Gujarat High Court High Court

Nilesh vs State on 10 February, 2011

Gujarat High Court
Nilesh vs State on 10 February, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12014/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12014 of 2010
 

In


 

CRIMINAL
APPEAL No. 1675 of 2010
 

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


 

NILESH
ALIAS BOGHO DIPSINH DASHARIYA VASAVA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR SANJAY D
SUTHAR for
Applicant(s) : 1, 
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 08/10/2010
 

ORAL
ORDER

Rule.

Mr.H.L. Jani, learned Additional Public Prosecutor, waives service
of Rule on behalf of the respondent-State.

Heard
Mr.Sanjay D. Suthar, learned counsel for the applicant.

In
view of averments made in the application, present application is
allowed in terms of Paragraph 6(B). Delay of one day caused in
preferring the Criminal Appeal is hereby condoned. Application
stands disposed of accordingly. Rule is made absolute.

(Z.

K. Saiyed, J)

Anup

   

Top