Gujarat High Court
State vs Piyushbhai on 27 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/7637/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7637 of 2009
In
CRIMINAL
MISC.APPLICATION No. 7636 of 2009
In
CRIMINAL
APPEAL No. 1168 of 2009
=================================================
STATE
OF GUJARAT - Applicant(s)
Versus
PIYUSHBHAI
SHANKARBHAI KHARANDA - Respondent(s)
=================================================
Appearance
:
Mr.J.M.
PANCHAL, SPECIAL PUBLIC PROSECUTOR with Mr.K.J. PANCHAL, ADDITIONAL
SPECIAL PUBLIC PROSECUTOR for the applicant.
None for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 27/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Heard
learned Special Public Prosecutor Mr.J.M. Panchal. The present
application is filed seeking condonation of delay of 122 days.
2. Rule
returnable on 11th February 2010. Direct service is
permitted.
(RAVI
R. TRIPATHI, J.)
(J.C.
UPADHYAYA, J.)
karim
Top