Gujarat High Court
State vs Narendrasinh on 20 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/5661/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5661 of 2011
In
CRIMINAL
MISC.APPLICATION No. 5660 of 2011
In
CRIMINAL APPEAL No. 517 of 2011
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
NARENDRASINH
CHANDRASINH VAGHELA - Respondent(s)
=========================================================
Appearance
:
MR
KARTIK PANDYA, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1,
RULE SERVED BY DS for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 20/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Delay
of 30 days in preferring the appeal is condoned and rule is made
absolute with no order as to costs.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top