Gujarat High Court
State vs Chetankumar on 28 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/11065/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11065 of 2009
In
CRIMINAL
MISC.APPLICATION No. 11064 of 2009
In
CRIMINAL APPEAL No. 1694 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
CHETANKUMAR
MAGANLAL PATEL & 18 - Respondent(s)
=========================================================
Appearance
:
MR
DEVANG VYAS, APP for Applicant(s) : 1,
None for Respondent(s) : 1
- 19.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 28/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is preferred seeking condonation of delay of 31
days by the State of Gujarat.
Heard
Ld. APP Mr. Vyas for the State.
Rule
returnable on 16/02/2010. D S Permitted.
[
RAVI R. TRIPATHI, J.]
[
J.C. UPADHYAYA, J. ]
*
Pansala.
Top