Gujarat High Court
State vs Kishorbhai on 10 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/9563/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9563 of 2009
In
CRIMINAL
MISC.APPLICATION No. 9562 of 2009
In
CRIMINAL
APPEAL No. 1464 of 2009
=================================================
STATE
OF GUJARAT - Applicant(s)
Versus
KISHORBHAI
RAMJIBHAI GOHEL - Respondent(s)
=================================================
Appearance
:
Mr.D.C.
SEJPAL, ADDL PUBLIC PROSECUTOR for Applicant(s) : 1,
RULE NOT RECD
BACK for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 10/02/2010
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
application is filed seeking condonation of delay of 13 days. Rule
was issued on 20.01.2010 returnable today, viz. 10.02.2010.
Mr.Prakshak, learned advocate appears for the respondent-accused.
2. Heard
learned Additional Public Prosecutor, Mr.Sejpal for the
applicant-State and Mr.Prakshak for the respondent. For the contents
of the application and the submissions made by the learned APP, the
application is allowed. Delay is condoned. Rule is made absolute.
(RAVI
R. TRIPATHI, J.)
(J.C.
UPADHYAYA, J.)
karim
Top