Gujarat High Court Case Information System
Print
CR.MA/1531/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1531 of 2011
In
CRIMINAL
MISC.APPLICATION No. 1530 of 2011
In
CRIMINAL
APPEAL No. 1591 of 2010
=====================================
MUKESHBHAI
ISHWARLAL PRAJAPATI - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=====================================
Appearance
:
MR CHETAN K PANDYA for
Applicant(s) : 1,
MR KP RAVAL, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 - 4.
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P. P. BHATT
Date
: 16/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed seeking condonation of delay of 70 days caused
in filing the Restoration Application of Criminal Appeal No. 1591 of
2010.
2.0 Heard
learned advocate Mr. Chetan K. Pandya for the applicant –
original appellant.
3.0 Rule.
Learned Additional Public Prosecutor Mr. Raval waives service of
process of Rule.
4.0 For
the contents of the application and the submissions made by the
learned advocate for the applicant, the application is allowed.
Delay is condoned. Rule is made absolute.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top