Gujarat High Court
State vs Kamleshbhai on 20 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/7278/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7278 of 2010
In
CRIMINAL
APPEAL No. 1090 of 2010
=========================================
STATE
OF GUJARAT-FOR & ON BEHALF OF S A PATEL,FOOD INSPECTOR -
Applicant(s)
Versus
KAMLESHBHAI
POPATBHAI THAKKAR VENDOR & OWNER (C/O. JAY AMBE & 5 -
Respondent(s)
=========================================
Appearance :
MR
HL JANI, LD. ADDL. PUBLIC PROSECUTOR
for Applicant(s) : 1,
MR
APURVA A DAVE for Respondent(s) : 1 - 4.
RULE NOT RECD BACK for
Respondent(s) : 5 - 6.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 01/12/2010
ORAL
ORDER
Heard.
In view of averments made in the application, present application is
allowed in terms of paragraph 8(a). Delay of 37 days caused in
preferring Criminal Appeal is hereby condoned. Present application
stands disposed of accordingly.
Rule
is made absolute.
(Z.
K. Saiyed, J)
Anup
Top