Gujarat High Court High Court

State vs Ajaysinh on 3 December, 2010

Gujarat High Court
State vs Ajaysinh on 3 December, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4047/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4047 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 4046 of 2010
 

In
CRIMINAL APPEAL No. 653 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

AJAYSINH
DILIPSINH VAGHELA & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HL JANI, APP for Applicant(s) : 1, 
MR NS SHETH for Respondent(s) :
1 - 6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 03/12/2010 

 

 
 
ORAL
ORDER

Rule.

Learned Advocate Mr. Sheth waives service of Rule on behalf
respondents.

Heard.

In the facts and circumstances of the case, the delay is condoned.
Rule is made absolute accordingly.

(Z.K.SAIYED,
J.)

sas

   

Top