Gujarat High Court High Court

Rameshbhai vs State on 27 December, 2010

Gujarat High Court
Rameshbhai vs State on 27 December, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/47620/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 476 of 2009
 

In


 

CRIMINAL
REVISION APPLICATION No. 20 of 2009
 

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

 

RAMESHBHAI
BHAGWANBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAHENDRA K PATEL for
Applicant. 
Mr.K.P.Raval, APP  for Respondent no.1. 
MR VB MALIK
for Respondent nos. 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 23/06/2009 

 

 
 
ORAL
ORDER

Rule.

Learned A.P.P.Mr. K.P.Raval waives service of rule on behalf of the
respondent no.1. Mr.V.B.Malik waives service of rule on behalf of the
respondent nos.2 and 3.

This
is an application for condonation of delay of 196 days that has
occasioned in filing Criminal Revision Application no.20 of 2009.

Considering
the averments made in paragraphs 2 and 3 of the application, this
Court is satisfied that the delay has been satisfactorily explained
and sufficient cause is shown, and hence the application is required
to be allowed.

Accordingly,
application is allowed. Delay is condoned. Rule is made absolute.

(M.D.Shjah,J.)

lee.

   

Top