Gujarat High Court High Court

State vs Nanubhai on 15 September, 2008

Gujarat High Court
State vs Nanubhai on 15 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5523/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5523 of 2008
 

In


 

Criminal
Misc. Application No.5522 of 2008
 

in
 

CRIMINAL
APPEAL No. 1452 of 2008
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

NANUBHAI
DEVAJUBHAI BHISARE - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRADIP D BHATE APP for
Applicant(s) : 1, 
RULE SERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 15/09/2008 

 

 
 
				ORAL
ORDER

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

1. The
present application is filed seeking condonation of delay of 61 days
caused in filing Criminal Appeal No.1452 of 2008.

2. Heard
learned APP Mr. Pradip D. Bhate, learned APP for the applicant.

3. Rule
was issued on 11.8.2008 returnable today i.e., 15.9.2008.

4. Though
served, nobody appears for the opponent.

5. The
application is allowed. Delay is condoned. Rule is made absolute.

(Ravi
R. Tripathi, J.)

(K.M.

Thaker, J.)

(karan)

   

Top