Gujarat High Court Case Information System
Print
CR.MA/11978/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11978 of 2010
In
CRIMINAL
MISC.APPLICATION No. 11975 of 2010
In
CRIMINAL
APPEAL No. 1706 of 2010
=====================================
STATE
OF GUJARAT - Applicant(s)
Versus
AVESH
FAKRUDDIN PARMAR & 5 - Respondent(s)
=====================================
Appearance
:
MR JK SHAH, APP for
Applicant(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 -
6.
=====================================
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 30 days, caused
in filing the appeal.
2.0 Rule
was issued by this Court on 15th February 2011, returnable
on 1st March 2011 i.e. today. Direct service was
permitted. Rule is served. Learned advocate Mr. Devang Dave has
instructions to appear for all the respondents, who are six in
number. Registry is directed to accept the Vakalatnama of
learned advocate Mr. Devang Dave.
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