Gujarat High Court
Manojkumar vs Kalpanaben on 9 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/3694/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3694 of 2010
In
CRIMINAL
MISC.APPLICATION No. 1883 of 2010
In
CRIMINAL
MISC.APPLICATION No. 3357 of 2003
=========================================================
MANOJKUMAR
BRIJMOHAN SHARMA & 11 - Applicant(s)
Versus
KALPANABEN
DILIPKUMAR SHARMA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HB SINGH for
Applicant(s) : 1 - 12.MR MB GOHIL for Applicant(s) : 1 - 12.
MR BJ
TRIVEDI for Respondent(s) : 1,
MR JT TRIVEDI for Respondent(s) :
1,
MS JIGNASA B TRIVEDI for Respondent(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 09/08/2010
ORAL
ORDER
Considering
the submissions made by the parties as well as contention of this
application, I am of the opinion that delay is required to be
condoned. Accordingly, this application is allowed. Delay caused in
filing Criminal Misc. Application No.1883/2010 is condoned.
Application is disposed of. Rule made absolute accordingly.
(Akil
Kureshi,J.)
(raghu)
Top