Gujarat High Court
Lakhi vs State on 15 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/1346/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1346 of 2010
In
CRIMINAL
APPEAL No. 245 of 2010
=========================================================
LAKHI
@ LAKHMI @ LAXMI RAMESH KHODA KOLI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
BHARTI H RANA for
Applicant(s) : 1,
MR LB DABHI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 15/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule.
Mr.Dabhi, learned APP waives service of notice of Rule for the
State.
Heard
Ms.Bharti, learned Counsel for the applicant and Mr.Dabhi, learned
APP for the State.
Considering
the facts and circumstances and the grounds stated in the
application, delay deserves to be condoned. Hence, condoned. The
application is allowed to the aforesaid extent. Rule made absolute
accordingly.
(Jayant Patel, J.)
15.3.2010 (Rajesh
H. Shukla, J.)
vinod
Top