Gujarat High Court High Court

Hirabhai vs State on 4 October, 2010

Gujarat High Court
Hirabhai vs State on 4 October, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11221/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11221 of 2010
 

In


 

CRIMINAL
APPEAL No. 492 of 2010
 

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

 

HIRABHAI
VELABHAI MAKWANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
MR HL JANI Ld. APP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 04/10/2010 

 

 
 
ORAL
ORDER

Rule.

Mr Jani learned APP waives service of rule on behalf of the State.

The
applicant has filed this application for condonation of delay caused
in filing the above appeal. Considering the averments made in this
application, sufficient cause has been shown to condone the delay of
54 days caused in filing the above appeal. Hence, delay condoned.
Rule made absolute.

(Z.K.

SAIYED, J)

mandora/

   

Top