Gujarat High Court
Malek vs State on 7 February, 2011
Gujarat High Court Case Information System Print CR.MA/10875/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 10875 of 2010 In CRIMINAL APPEAL No. 1163 of 2010 ========================================================= MALEK SUWADKHAN KESARKHAN - Applicant(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR MM TIRMIZI for Applicant(s) : 1, MR. DABHI, APP, for Respondent(s) : 1, RULE SERVED for Respondent(s) : 2 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE BANKIM.N.MEHTA Date : 07/02/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Since
sufficient cause is shown, delay of 41 days caused in filing the
above numbered Criminal Appeal is condoned. This application is
allowed.
Rule
is made absolute.
(A.M. KAPADIA, J)
(BANKIM N. MEHTA, J)
(pkn)
Top