Gujarat High Court
State vs Dharmeshbhai on 24 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/8713/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8713 of 2010
In
CRIMINAL
MISC.APPLICATION No. 5757 of 2010
In
CRIMINAL APPEAL No. 894 of 2010
=========================================
STATE
OF GUJARAT - Applicant(s)
Versus
DHARMESHBHAI
SHANKARBHAI KOLI PATEL & 3 - Respondent(s)
=========================================
Appearance :
MR
KARTIK PANDYA, ADDL.PUBLIC PROSECUTOR
for Applicant(s) : 1,
RULE
SERVED BY DS for Respondent(s) : 1 - 3.
SERVED BY AFFIX.-(R) for
Respondent(s) : 4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 24/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Delay of 1 day in
filing 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