Gujarat High Court
State vs Allasha on 1 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/7709/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7709 of 2010
In
CRIMINAL
MISC.APPLICATION No. 7708 of 2010
In
CRIMINAL
APPEAL No. 1152 of 2010
=====================================
STATE
OF GUJARAT - Applicant(s)
Versus
ALLASHA
MASTANSHA DURVESH & 1 - Respondent(s)
=====================================
Appearance
:
MR KP RAVAL, APP for
Applicant(s) : 1,
RULE SERVED for Respondent(s) : 1,
DS AFF.NOT
FILED (R) for Respondent(s) :
2,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P. P. BHATT
Date
: 01/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed seeking condonation of delay of 16 days caused
in filing the appeal. The reason for delay is set out in Para 4 and
5 of the application.
2.0 Rule
was issued by this Court on 25th January 2011 and is
served to respondent no. 1. So far as respondent no. 2 is concerned,
he is served through the Superintendent, District Prison, Bidar
(Karnataka).
3.0 For
the contents of the application, the same is allowed. Delay is
condoned. Rule is made absolute.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top