Gujarat High Court High Court

State vs Mahendrasingh on 8 September, 2011

Gujarat High Court
State vs Mahendrasingh on 8 September, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15478/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15478 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 15476 of 2010
 

In
CRIMINAL APPEAL No. 2135 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

MAHENDRASINGH
BHERUSINGH THAKUR & 4 - Respondent(s)
 

=========================================================
 
Appearance
:
 

MR
KARTIK PANDYA, APP for Applicant(s) : 1, 
RULE SERVED BY DS for
Respondent(s) : 1 - 5. 
MR PRASHANT MANKAD for Respondent(s) : 1 -
5. 
MR DD CHUDASAMA for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 08/09/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Heard
Ld. APP for the applicant.

Delay
of 33 days in preferring the appeal is condoned. Rule is made
absolute with no order as to costs.

[
D.H. WAGHELA, J. ]

[
J.C. UPADHYAYA, J.]

*
Pansala.

   

Top