Gujarat High Court
Jagrutiben vs State on 10 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/6426/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6426 of 2011
In
CRIMINAL
MISC.APPLICATION No. 2668 of 2011
=========================================================
JAGRUTIBEN
NAVINCHANDRA BISCUITWALA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
UTPAL M PANCHAL for
Applicant(s) : 1,
Mr.L.R.Pujari, APP for Respondent(s) : 1,
MR
KAUSHAL D PANDYA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 10/11/2011
ORAL
ORDER
Considering
the averments made in the application, this application is allowed.
Delay caused in filing the appeal is hereby condoned. Rule is made
absolute.
(
M.D.Shah, J )
srilatha
Top