Gujarat High Court
State vs Kailash on 23 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/9158/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9158 of 2010
In
CRIMINAL
MISC.APPLICATION No. 9157 of 2010
In
CRIMINAL
APPEAL No. 1363 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
KAILASH
ZAVERILAL N & 8 - Respondent(s)
=========================================================
Appearance
:
Mr.J.K.
SHAH, 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 P.P.BHATT
Date
: 23/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed seeking condonation of delay of 101
days. Heard learned Additional Public Prosecutor Mr.J.K. Shah for the
applicant-State. Cause of delay is explained in para 4 of the
application. Rule was issued by this Court on 9th
February 2011 returnable today, viz. 23rd February 2011.
Though served nobody appears for the opponents. For the contents of
the application and for the submissions made by the learned
Additional Public Prosecutor, the application is allowed. The delay
is condoned. Rule is made absolute.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top