Gujarat High Court
State vs Shanabhai on 25 January, 2011
Gujarat High Court Case Information System
Print
CR.MA/5843/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5843 of 2010
In
CRIMINAL
MISC.APPLICATION No. 5841 of 2010
In
CRIMINAL
APPEAL No. 903 of 2010
=========================================
STATE
OF GUJARAT - Applicant(s)
Versus
SHANABHAI
@ RAJESHBHAI RAVJIBHAI CHUNARA VAGHARI - Respondent(s)
=========================================
Appearance :
MR
LB DABHI APP for
Applicant
MR MM TRIMIZI for
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 25/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1 Since
sufficient cause is shown, delay of 28 days caused in filing the
above numbered Criminal Appeal is condoned.
2 Application
is accordingly allowed. Rule made absolute.
(A.M.KAPADIA,
J.)
(BANKIM.N.MEHTA,
J.)
pnnair
Top