Gujarat High Court High Court

State vs Vajubhai on 28 February, 2011

Gujarat High Court
State vs Vajubhai on 28 February, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4033/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 

CRIMINAL
MISC.APPLICATION No. 4033 of 2010
 

In


 

CRIMINAL
APPEAL No. 648 of 2010
 

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

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

VAJUBHAI
HAMIRSINH JADEJA - Respondent(s)
 

===================================== 
Appearance
: 
MR KP RAVAL, APP 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
: 28/02/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

1.0 Present
application is filed seeking condonation of delay of 37 days in
filing the appeal. Rule was issued by this Court on
28th
July 2010, returnable on 11th August 2010. Thereafter,
fresh Rule was issued on 18th August 2010, returnable
on
1st September 2010. On 1st September
2010, returnable date was extended to 16th September 2010.
Again on 17th January 2011, fresh Rule was issued,
returnable on 7th February 2011. Thereafter, the matter
was adjourned from time to time. Today, when the matter is called
out, learned Additional Public Prosecutor Mr. Raval requests that
fresh process of Rule be issued with a permission to effect direct
service with a little longer date.

2.0 As
a last chance, the request is granted. The Registry is directed
to issue fresh process of Rule, returnable on
24th
March 2011. Direct service is permitted. In the event,
the Police Officer is not able to serve the Rule, he shall personally
remain present before the Court.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top