Gujarat High Court
State vs Sayarabanu on 17 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/4538/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4538 of 2011
In
CRIMINAL
MISC.APPLICATION No. 4537 of 2011
In
CRIMINAL APPEAL No. 438 of 2011
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
SAYARABANU
W/O SALIMMIYA SHAIKH & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KP RAVAL, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 - 2.
MR
ASHISH M DAGLI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 17/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Delay
of 17 days in preferring the appeal is condoned in view of the
uncontroverted averments made in the application. Rule is made
absolute with no order as to costs.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top