Gujarat High Court
State vs Tapugar on 19 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/4375/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4375 of 2011
In
CRIMINAL
MISC.APPLICATION No. 4374 of 2011
In
CRIMINAL APPEAL No. 416 of 2011
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
TAPUGAR
GANGAGAR BAVAJI - Respondent(s)
=========================================================
Appearance
:
MR
KARTIK PANDYA, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1,
MR. ABBAS I BLOCH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 19/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Delay
of 39 days caused in preferring the appeal is condoned and rule is
made absolute with no order as to costs.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top