Gujarat High Court
State vs Ketan on 18 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/7220/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7220 of 2009
In
CRIMINAL
REVISION APPLICATION No. 261 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
KETAN
HASMUKHBHAI SONI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RC KODEKAR, APP for Applicant(s) : 1,
RULE SERVED for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 18/02/2010
ORAL
ORDER
Though
served no one appears for the respondents.
Considering
the averments and submissions made before the Court, delay caused in
filing Criminal Revision Application No. 261/2009 is condoned.
Criminal
Misc. Application No. 7220/2009 is disposed of. Rule made absolute
accordingly.
(Akil
Kureshi,J.)
(raghu)
Top