Gujarat High Court High Court

State vs Mahendra on 15 February, 2010

Gujarat High Court
State vs Mahendra on 15 February, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/872520/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8725 of 2009
 

In


 

CRIMINAL
APPEAL No. 1349 of 2009
 

 
 
=========================================================

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

MAHENDRA
@ SHAMJI MULJIBHAI VAGHELA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DEVANG VYAS ADDL PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 15/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present application is filed seeking condonation of delay of 49 days.

Rule
was issued by this Court on 25.1.2010 returnable today i.e.,
15.2.2010. Rule is served. Mr. Nichiketa Kodekar, learned advocate
appears for the opponents.

Heard
learned Addl.P.P. Mr. Vyas for the applicant and learned advocate Mr.
Kodekar for the opponents.

For
the contents of the application and the submissions made by the
learned Addl.P.P., the delay is condoned. The Application is allowed.
Rule is made absolute.

(Ravi
R. Tripathi, J.)

(J.C.

Upadhyaya, J.)

(karan)

   

Top