Gujarat High Court High Court

Vinay vs State on 17 March, 2011

Gujarat High Court
Vinay vs State on 17 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14156/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14156 of 2010
 

In


 

CRIMINAL
APPEAL No. 1933 of 2010
 

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

 

VINAY
BHAGWANDAS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 9 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
DIPTI PANDYA for MS KRUTI M SHAH for Applicant(s) : 1, 
MR JK SHAH,
APP for Respondent(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 2
- 5,7 - 10. 
UNSERVED-EXPIRED (R) for Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 17/03/2011 

 

 
 
ORAL
ORDER

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

1. The present
application is filed seeking condonation of delay of 19 days.

Rule was issue on
25.02.2011 returnable today, i.e. 17.03.2011.

2. Learned Advocate
Ms.Dipti Pandya for learned Advocate Ms.Kruti M.Shah for the
applicant states that Rule is served to all the respondents, except
respondent No.6, who is reported to have expired.

2.1 Learned Advocate
for the applicant requests that she be permitted to delete respondent
No.6.

Permission is granted.

3. Though served, none
of the private respondents have chosen to appear in the matter.
Learned APP Mr.Shah appears for respondent No.1-State.

4. Heard learned
Advocate for the applicant and learned APP Mr.Shah for respondent
No.1-State.

5. Having heard the
learned Advocate for the applicant, the application is allowed.
Delay is condoned. Rule is made absolute.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top