Gujarat High Court Case Information System
Print
CR.MA/10569/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10569 of 2010
In
CRIMINAL
MISC.APPLICATION No. 10568 of 2010
In
CRIMINAL APPEAL No. 1555 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
NATHABHAI
NATHUBHAI VAHANI & 2 - Respondent(s)
=========================================================
Appearance
:
MR
KP RAVAL, APP for Applicant(s) : 1,
MR PB KHANDHERIA for
Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 15/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed seeking condonation of delay of 19 days
caused in filing the Criminal Appeal.
Rule
was issued on 8.2.2011 returnable on 22.2.2011. On service of rule,
learned advocate Mr.P.B.Khandheria appears for respondent Nos.1 to 3.
Heard
learned APP Mr.Raval and learned advocate Mr.Khandheria for the
respondents.
For
the contents of the application and the submissions made by learned
APP Mr.Raval, the same is allowed. Delay is condoned. Rule is made
absolute.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top