Gujarat High Court High Court

Gujarat High Court Case … vs State on 13 June, 2011

Gujarat High Court
Gujarat High Court Case … vs State on 13 June, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/4972/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


CRIMINAL
MISC.APPLICATION  No 4972 of 2011
 


 


 
	  
	  
		 
			 

In
			CRIMINAL MISC.APPLICATION no  4971 of 2011
		
	

 

 


 
	  
	  
		 
			 

 

			
		
	

 

================================================================
 

 


 
	  
	  
		 
			 

SHANTABEN
			KALABHAI BHADARU WD/O KALABHAI ARJANBHAI BHADARU  & 
			1....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT....Respondent(s)
		
	

 

================================================================
 

Appearance:
 

MR
VH KANARA as ADVOCATE for the Applicant(s) No. 1-2
 

MR.
R.C. KODEKAR, ADDL. PUBLIC PROSECUTOR for the RESPONDENT(s) No. 1
 

================================================================
 

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE Z.K.SAIYED
			
		
	

 


 

 


Date
: 13/06/2011
 


 

 


ORAL
ORDER

Considering
the facts and averments made in the application, this application is
allowed. Delay caused in filing criminal misc. application is hereby
condoned. Rule is made absolute.

(Z.K.SAIYED,J.)

Vahid

Page
1 of 1

   

Top