Gujarat High Court
State vs Chamanbhai on 24 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/14548/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14548 of 2009
In
CRIMINAL
MISC.APPLICATION No. 12051 of 2009
In
CRIMINAL APPEAL No. 2055 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
CHAMANBHAI
LAKHMANBHAI LIMBASIYA & 8 - Respondent(s)
=========================================================
Appearance
:
MR
DEVANG VYAS, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 -
9.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 24/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed for condonation of delay. Rule was
issued on 4.2.2010, making it returnable on 18.2.2010. On 18.2.2010,
the matter was adjourned for today. Rule issued by this Court is duly
served. Having heard learned advocate, Mr.Vyas, for the applicant
State of Gujarat, the delay is condoned. Rule is made absolute.
(Ravi
R.Tripathi, J.)
(J.C.Upadhyaya,
J.)
(binoy)
Top