Gujarat High Court
Vijaybhai vs State on 12 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/896/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 896 of 2010
In
CRIMINAL
REVISION APPLICATION No. 40 of 2010
=========================================================
VIJAYBHAI
MANSURBHAI MAND - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BHAVESH D HAJARE for
Applicant(s) : 1,
MR MG NANAVATI ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE SERVED for Respondent(s) :
2,
MRPRATIKYJASANI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 12/08/2010
ORAL
ORDER
Heard
learned advocates for the parties.
This
application has been filed seeking condonation of delay of 106 days
in filing Criminal Revision Application No.40 of 2010.
Considering
the averments made in the application and submissions before me,
delay is condoned.
Criminal
Misc. Application stands disposed of.
(
AKIL KURESHI, J. )
kailash
Top