Gujarat High Court High Court

State vs Sanjaysinh on 8 February, 2010

Gujarat High Court
State vs Sanjaysinh on 8 February, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8721/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8721 of 2009
 

In


 

CRIMINAL
APPEAL No. 1348 of 2009
 

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

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

SANJAYSINH
BHARATSINH JADEJA & 1 - Respondent(s)
 

=================================================
 
Appearance
: 
Mr.DEVANG
VYAS, ADDL PUBLIC PROSECUTOR for Applicant(s) : 1, 
DS AFF.NOT
FILED (R) for Respondent(s) : 1 -
2. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 08/02/2010 

 

 
 
ORAL
ORDER

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

The
present application is filed seeking condonation of delay of 47 days.
This Court has issued rule on 21.01.2010 returnable on 08.02.2010,
viz. today. Rule is served. Though served nobody appears. Heard
learned Additional Public Prosecutor Mr.Devang Vyas for the State of
Gujarat. The application is allowed. Delay is condoned. Rule is made
absolute.

(RAVI
R. TRIPATHI, J.)

(J.C.

UPADHYAYA, J.)

karim

   

Top