Gujarat High Court
Prabhatsinh vs Natwarsinh on 20 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/532/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 532 of 2008
In
CRIMINAL
MISC.APPLICATION No. 7073 of 2007
=========================================
PRABHATSINH
CHHATRASINH MAHIDA - Applicant(s)
Versus
NATWARSINH
HIMATSINH PARMAR & 1 - Respondent(s)
=========================================
Appearance
:
MR
CHIRAG M PAWAR for Applicant(s) : 1,
RULE SERVED for Respondent(s)
: 1,
MR MAULIK NANAVATI ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 20/01/2010
ORAL
ORDER
Though, the respondent No.1 is served, nobody is appeared on behalf
of the respondent No.1.
This
application has been filed for condoning delay of 45 days in
preferring Criminal Appeal.
Heard
learned advocate for the parties.
Considering
the submissions and averments made in the application, as sufficient
cause for delay in preferring Criminal Appeal has been shown, the
delay of 45 days in preferring Criminal Appeal is hereby condoned.
Rules is made absolute.
(Z.K.SAIYED,
J.)
ynvyas
Top