Gujarat High Court
Toliyo vs State on 20 June, 2011
Gujarat High Court Case Information System
Print
CR.MA/6718/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6718 of 2011
In
CRIMINAL
APPEAL No. 602 of 2011
=========================================
TOLIYO
TERSINGH KATARA (ADIVASI) & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MS
SADHANA SAGAR for
Applicant(s) : 1,
MS MINI NAIR, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 20/06/2011
ORAL
ORDER
Heard
Ms.Sadhana Sagar, learned counsel for the applicant and Ms.Nair,
learned Additional Public Prosecutor.
In
view of averments made in the application, present application is
allowed. Delay of 11 days caused in preferring the Criminal Appeal
is hereby condoned. Rule is made absolute accordingly.
(Z.
K. Saiyed, J)
Anup
Top