Gujarat High Court
Nitin vs State on 5 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/6748/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6748 of 2011
In
CRIMINAL
APPEAL No. 607 of 2011
=========================================================
NITIN
@ MUNNO RAMDAS MALVI JAISWAL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
RG CHHARA for
Applicant(s) : 1,
MR HL JANI ld. APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/07/2011
ORAL
ORDER
Rule.
Mr HL Jani learned APP waives service of rule on behalf of the State.
In
view of the averments made in the application, sufficient cause is
shown to condone the delay. Hence, the delay of 312 days caused in
filing the above appeal is condoned. Rule made absolute.
[Z.K.SAIYED,
J.]
mandora/
Top