Gujarat High Court
====================================== vs Mr Dk Puj For on 8 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/15221/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15221 of 2010
In
CRIMINAL
APPEAL No. 2104 of 2010
======================================
STATE
OF GUJARAT
Versus
VAGHARI
BHARATBHAI RAIMALBHAI
======================================
Appearance
:
MS CM SHAH, APP for
Applicant.
MR DK PUJ for
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 08/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Rule.
Learned counsel, Mr.D.K.Puj, waives service for the respondent.
Delay of nine 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