Gujarat High Court
Kameshwarsinh vs State on 25 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/37920/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 379 of 2010
In
CRIMINAL
APPEAL No. 2500 of 2009
=========================================================
KAMESHWARSINH
BAIJNATHSINH RAJPUT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR DEVANG VYAS APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 25/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed seeking condonation of delay of 204
days.
Heard
learned advocate Ms. Banna Dutta for the applicant.
Rule.
Learned APP Mr. Devang Vyas waives service of rule on behalf of the
opponent State of Gujarat.
For
the contents set out in the application and the submissions made by
the learned advocates for the parties, the delay is condoned. The
application is allowed. Rule is made absolute.
(Ravi
R. Tripathi, J.)
(J.C.
Upadhyaya, J.)
…
(karan)
Top