Gujarat High Court
State vs Umarbhai on 11 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/10219/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10219 of 2011
In
CRIMINAL
MISC.APPLICATION No. 10217 of 2011
In
CRIMINAL APPEAL No. 913 of 2011
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
UMARBHAI
SULEMAN MIYANA - Respondent(s)
=========================================================
Appearance
:
MR
LR PUJARI, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1,
RULE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 11/11/2011
ORAL
ORDER
Heard
learned APP Mr.L.R.Pujari for the applicant-State of Gujarat. Though
notice of rule was served to respondent, nobody appears on behalf of
respondent.
Taking
into consideration the averments made in the application, sufficient
cause is made out for condoning the delay. Hence this application is
allowed. Delay is condoned. Rule is made absolute.
(
M.D. SHAH, J. )
syed/
Top