Gujarat High Court Case Information System
Print
CR.MA/10298/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10298 of 2010
In
CRIMINAL
MISC.APPLICATION No. 10296 of 2010
In
CRIMINAL
APPEAL No. 1522 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
PREMIBEN
W/O NATHABHAI DUDABHAI LADVA - Respondent(s)
=========================================================
Appearance
:
Mr.J.K.
SHAH, ADDL PUBLIC PROSECUTOR
for
Applicant(s) : 1,
RULE SERVED BY DS for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 23/02/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)
The
present application is filed seeking condonation of delay of 17 days
occurred in preferring the above appeal. Heard learned Additional
Public Prosecutor Mr.J.K. Shah for the applicant-State. The learned
APP invites attention of the Court to para 4 of the application
wherein reasons for delay are set out. Rule was issued by this Court
on 9th February 2011 returnable today, viz. 23rd
February 2011. Though served nobody appears for the opponents.
2. For
the contents of the application and for the submissions made by the
learned Additional Public Prosecutor, the application is allowed. The
delay is condoned. Rule is made absolute.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top