Gujarat High Court
State vs Sharifabibi on 4 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/14178/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14178 of 2010
In
CRIMINAL
APPEAL No. 1939 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
SHARIFABIBI
MUSTUFA MINYA - Respondent(s)
=========================================================
Appearance
:
PUBLIC
PROSECUTOR for
Applicant(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 04/04/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)
The
present application, seeking condonation of delay of 22 days, came up
for consideration on 16th
March 2011. Rule was issued returnable today
Learned
APP Mr.Raval states that affidavit of service of notice was filed in
the computer centre. Despite service of notice nobody appears for the
respondent.
2. Heard
the learned APP. For the contents of the application and the
submissions made by the learned APP, the delay is condoned. The
application is allowed. Rule is made absolute.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top