Gujarat High Court
Imran vs State on 20 June, 2011
Gujarat High Court Case Information System
Print
CR.MA/3112/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3112 of 2011
In
CRIMINAL
APPEAL No. 348 of 2011
=========================================================
IMRAN
@ BAANDRO WAHIDBHAI KHALIFA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SOEB R BHOHARIA for
Applicant(s) : 1,VALIMOHAMMED PATHAN for Applicant(s) : 1,
Mr.KARTIK
PANDYA, ADDL PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 20/06/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)
RULE.
Learned APP Mr.Kartik Pandya waives service of rule.
2. The
present application is filed seeking condonation of delay of 163
days. Heard learned advocate Mr.Vali Mohammed Pathan for the
applicant- appellant.
3. For
the reasons set out in the application and the submissions made by
the learned advocate for the applicant, the delay is condoned. The
present application is allowed. Rule is made absolute.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top