Gujarat High Court High Court

====================================== vs Mr Kt Dave on 17 November, 2011

Gujarat High Court
====================================== vs Mr Kt Dave on 17 November, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11418/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11418 of 2011
 

In


 

CRIMINAL
APPEAL No. 985 of 2011
 

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

IBRAHIM
ISABHAI MIYANA 

 

Versus
 

INTELLIGENCE
OFFICER AND ANOTHER
 

====================================== 
Appearance
: 
MR
PRATIK B BAROT for Applicant. 
MR KT DAVE, Senior Central Govt.
Counsel for Respondent No.1. 
MR KP RAVAL, APP for Respondent
No.2. 
======================================
 
	  
	 
	  
		 
			 

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)

Learned
counsel, Mr.K.T.Dave, appears for respondent no.1 and learned APP
appears for respondent no.2. Delay of 353 days in preferring the
appeal is explained by uncontroverted averments made in the
application. Therefore, delay is condoned and Rule is made absolute
with no order as to costs.

(D.H.Waghela,
J.)

(J.C.Upadhyaya,
J.)

*malek

   

Top