Gujarat High Court High Court

Shri vs The on 16 September, 2008

Gujarat High Court
Shri vs The on 16 September, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8167/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8167 of 2005
 

In


 

CRIMINAL
REVISION APPLICATION No. 559 of 2005
 

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

 

SHRI
ILIYAS GULAMBHAI SHAIKH - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
EE SAIYED for
Applicant(s) : 1,MR SIKANDER SAIYED for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
RULE SERVED for Respondent(s) :
2, 
MR KB ANANDJIWALA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 16/09/2008 

 

 
 
ORAL
ORDER

Heard
learned advocates for the parties.

After
considering the averments made in the application, sufficient cause
is shown occurred in filing the revision application belatedly.
Hence, the application is allowed by condoning the delay caused in
filing the revision application. Rule is made absolute accordingly.

(M.D.Shah,
J.)

Sreeram.

   

Top