Gujarat High Court High Court

Vijay vs State on 26 February, 2010

Gujarat High Court
Vijay vs State on 26 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/502/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 502 of 2009
 

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

 

VIJAY
TRIBHOVANDAS KUBADIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BY MANKAD for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE
UNSERVED for Respondent(s) : 2, 
MR KETAN D SHAH for Respondent(s)
: 2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 26/02/2010 

 

ORAL
ORDER

Having
heard the learned advocates for the parties, I find that cost of
Rs.20,000/- for condonation of delay imposed by the learned
Additional Judge by his order dated 6.11.2008 is extremely harsh.
The same is therefore reduced to Rs.5,000/-(Rupees five thousand).
The order of the learned Additional Sessions Judge, Gandhidham Kutch
stands modified accordingly. The petition is disposed of in above
terms.

(Akil
Kureshi, J.)

(vjn)

   

Top