Gujarat High Court High Court

State vs Bhupatbhai on 17 November, 2011

Gujarat High Court
State vs Bhupatbhai on 17 November, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4356/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4356 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 4353 of 2011
 

In
CRIMINAL APPEAL No. 415 of 2011
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

BHUPATBHAI
BHAVANBHAI KHASIYA & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KP RAVAL, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 17/11/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

None
for the respondent though served.

Delay
of 482 days in preferring the appeal is condoned in view of the
uncontroverted averments made in the application. Rule is made
absolute with no order as to costs.

(D.H.WAGHELA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top