Gujarat High Court High Court

State vs Adambhai on 28 February, 2011

Gujarat High Court
State vs Adambhai on 28 February, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13831/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13831 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 13830 of 2010
 

In


 

CRIMINAL
APPEAL No. 1887 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

ADAMBHAI
ABDULBHAI VAGADIYA (MUSALMAN) - Respondent(s)
 

=========================================================
 
Appearance
: 
Mr.K.P.
RAVAL, ADDL PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
RULE SERVED BY DS for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 28/02/2011 

 

ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)

The
present application is filed seeking condonation of delay of 12 days.
Rule was issued on 14.02.2011 returnable on 28.02.2011. Though
served nobody appears on behalf of the respondent. Heard learned
Additional Public Prosecutor Mr.Raval. The delay is condoned. The
application is allowed. Rule is made absolute.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top