Gujarat High Court
State vs Bhavandas on 3 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/7280/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7280 of 2010
In
CRIMINAL
APPEAL No. 1094 of 2010
=========================================================
STATE
OF GUJARAT,FOR & ON BEHALF OF S A PATEL,FOOD INSPECTOR -
Applicant(s)
Versus
BHAVANDAS
THARUMAL JENVANI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HL JANI Ld. APP for Applicant(s) : 1,
RULE SERVED BY DS for
Respondent(s) : 1 - 2.
MR DK MODI for Respondent(s) : 2,
MR MD
MODI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 03/02/2011
ORAL
ORDER
Heard
the learned advocate for the parties and considered the averments
made in the memo of this application. Sufficient cause is shown to
condone the delay of 31 days caused in preferring the above appeal.
Hence, delay is condoned. Rule made absolute.
(Z.K.
SAIYED, J)
mandora/
Top