Gujarat High Court High Court

Vinodrai vs State on 18 April, 2011

Gujarat High Court
Vinodrai vs State on 18 April, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1779/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1779 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 1776 of 2011
 

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

 

VINODRAI
RAMJIBHAI RAIYANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TUSHAR L SHETH for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2 - 3, 5, 
UNSERVED-EXPIRED (R) for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 18/04/2011 

 

 
 
ORAL
ORDER

Considering
the facts and averments made in the application, this application is
allowed. Delay caused in filing criminal misc. application for leave
to appeal is hereby condoned. Rule is made absolute.

(Z.K.SAIYED,J.)

Vahid

   

Top