Gujarat High Court High Court

Vasantkumar vs Kasambhai on 15 March, 2010

Gujarat High Court
Vasantkumar vs Kasambhai on 15 March, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7276/2009	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7276 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 13760 of 2006
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
 
 
=========================================================


 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

VASANTKUMAR
SHIVRAMDAS PATEL - Applicant
 

Versus
 

KASAMBHAI
YUSUFBHAI MIR & 1 - Respondents
 

=========================================================
Appearance : 
MR
BHARAT K DAVE for
Applicant: 1, 
MR MT SAIYAD for Respondent: 1, 
MR MG NANAVATY
ADDL PUBLIC PROSECUTOR for Respondent:
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 15/03/2010 

 

 
 
ORAL
JUDGMENT

Heard
learned advocate Mr. Dave for the applicant and Mr. Nanavaty for
respondent No. 2. None is present for respondent no.1.

The
delay of 4 days occurred in preferring Leave to Appeal is required
to be condoned for the reasons stated therein. Accordingly the same
is condoned. The application is allowed. Rule is made absolute.

The
Leave to Appeal may come up for hearing on 22.03.2010.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top