Gujarat High Court High Court

State vs Chorasiya on 30 September, 2011

Gujarat High Court
State vs Chorasiya on 30 September, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14920/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14920 of 2010
 

In


 

CRIMINAL
APPEAL No. 2063 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

CHORASIYA
TARUN @ CHHOTU ATMASWARUP & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
CM SHAH, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
MR YM THAKORE for Respondent(s) : 1, 
RULE
SERVED BY DS for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 30/09/2011 

 

ORAL
ORDER

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

Delay
of 18 days in filing the appeal is condoned and rule is made absolute
with no order as to costs.

(D.H.WAGHELA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top