Gujarat High Court High Court

State vs Bipinchandra on 31 January, 2011

Gujarat High Court
State vs Bipinchandra on 31 January, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13575/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13575 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 13573 of 2009
 

In
CRIMINAL APPEAL No. 2412 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

BIPINCHANDRA
RAMANLAL CHAVDA OPP.ASARWA MILL G.I.D.C KHEDA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.
DABHI, APP,  for
Applicant(s) : 1, 
RULE SERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 31/01/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Since
sufficient cause is shown, delay of 12 days caused in filing the
above numbered Criminal Appeal is condoned. This application is
allowed accordingly.

2. Rule
is made absolute.

(A.M. KAPADIA, J)

(BANKIM
N. MEHTA, J)

(pkn)

   

Top