Gujarat High Court
====================================== vs Ds Aff.Not Filed (R) For on 17 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/3016/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3016 of 2011
In
CRIMINAL
MISC.APPLICATION No. 3007 of 2011
In
CRIMINAL
APPEAL No. 340 of 2011
======================================
STATE
OF GUJARAT
Versus
SARTANBHAI
DHANABHAI PATEL AND OTHERS
======================================
Appearance
:
MR
KP RAVAL, APP for
Applicant.
DS AFF.NOT FILED (R) for
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 17/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Notice
of Rule has been served upon the respondents, according to the
instructions received and statement made by learned APP. No one
appears for the respondents. Delay of 9 days in preferring the
appeal is condoned and Rule is made absolute with no order as to
costs.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top