Gujarat High Court
====================================== vs Mr Kartik Pandya on 1 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/6515/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6515 of 2011
In
CRIMINAL
MISC.APPLICATION No. 3003 of 2011
======================================
HANSABEN
MAGANLAL MEHTA
Versus
STATE
OF GUJARAT AND OTHERS
======================================
Appearance
:
MR NIRAV C THAKKAR for
Applicant.
MR KARTIK PANDYA, APP for Respondent No.1.
RULE
SERVED for Respondent Nos.2 -
4.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 01/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
None
present for the respondents, except learned APP. Delay of 94 days is
condoned in view of the uncontroverted averments made in the
application. Rule is made absolute with no order as to costs.
Appeal may be listed for admission hearing on 8th August
2011.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top