Gujarat High Court High Court

State vs Umeshbhai on 14 February, 2011

Gujarat High Court
State vs Umeshbhai on 14 February, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4162/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4162 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 4161 of 2010
 

In
CRIMINAL APPEAL No. 671 of 2010
 

 
 
=========================================================

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

UMESHBHAI
AMULAKHBHAI JANI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HL JANI, APP for Applicant(s) : 1, 
RULE SERVED BY DS for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 14/02/2011 

 

 
 
ORAL
ORDER

The
applicant has filed this application for condonation of delay in
filing the application, seeking leave to appeal.

Heard
learned APP for the applicant.

In
the facts of the case, this application is allowed. The delay, in
filing the application seeking leave to appeal, is condoned.

Rule
is made absolute accordingly.

(Z.K.SAIYED,
J.)

sas

   

Top