Gujarat High Court High Court

Mahesh vs State on 10 December, 2010

Gujarat High Court
Mahesh vs State on 10 December, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14839/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14839 of 2007
 

In


 

CRIMINAL
APPEAL No. 1407 of 2007
 

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

 

MAHESH
V CHANIARA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
H AHMED for
Applicant(s) : 1, 
MS HANSA PUNANI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 10/01/2008 

 

 
 
ORAL
ORDER

Rule.

Learned APP Ms. Hansa Punani waives service of rule on behalf of
State.

Considering
the submissions made on behalf of the applicant and averments made
in this application, delay of 89 days in filing the appeal is
condoned.

Application
is disposed of accordingly. Rule made absolute.

(Akil
Kureshi,J.)

(raghu)

   

Top