Gujarat High Court
Samirbhai vs State on 21 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/14496/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14496 of 2010
In
CRIMINAL
APPEAL No. 2001 of 2010
=========================================
SAMIRBHAI
@ TIGER FIRDOSHBHAI SHEKH & 4 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
RAXIT J DHOLAKIA for
Applicant(s) : 1 - 5.
MR DC SEJPAL, LD. ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/12/2010
ORAL
ORDER
Rule.
Mr.D.C. Sejpal, learned
Additional Public Prosecutor, waives service of Rule on behalf of
the respondent-State.
Heard.
In view of averments made in the application, present application is
allowed in terms of paragraph 5(B). Delay of 31 days caused in
preferring the appeal is hereby condoned.
Rule
is made absolute.
(Z.
K. Saiyed, J)
Anup
Top