Gujarat High Court High Court

Hamirbhai vs Vijaykumar on 19 January, 2011

Gujarat High Court
Hamirbhai vs Vijaykumar on 19 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/440/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 440 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 6601 of 2009
 

With


 

CRIMINAL
MISC.APPLICATION No. 441 of 2011
 

In
CRIMINAL MISC.APPLICATION No. 440 of
2011 
=========================================================


 

HAMIRBHAI
PRABHATBHAI VAGH - Applicant(s)
 

Versus
 

VIJAYKUMAR
NAROTTAMBHAI PATEL - Respondent(s)
 

========================================================= 
Appearance
: 
MR PN BAVISHI for Applicant(s)
: 1, 
MR MD PANDYA for Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 19/01/2011 

 

 
ORAL
ORDER

Criminal
Misc. Application No.441 of 2011 is filed for condonation of delay of
357 days in preferring the restoration application being Criminal
Misc. Application No.440 of 2011.

In
the interest of justice, delay is condoned. Main matter i.e. Criminal
Misc. Application No.6601 of 2009 is restored to file. It is,
however, on the condition that petitioner shall deposit Rs.2,500/-
with the State Legal Services Authorities within a week from today.

Both
these applications disposed of accordingly.

(AKIL
KURESHI, J.)

(ashish)

   

Top