Gujarat High Court
========================================= vs Mr Mp Shah For on 3 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/8834/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8834 of 2010
In
CRIMINAL
APPEAL No. 1328 of 2010
=========================================
STATE
OF GUJARAT
Versus
VALJIBHAI
GHUSABHAI CHAVDA & 1
=========================================
Appearance
:
MR LB DABHI APP for
Applicant
MR MP SHAH for Respondent No.2
MS.MEDHA PANDYA FOR
MS. KRUTI M SHAH for Respondent
No.2
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 03/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
As
per the endorsement made in the cause list, leave to delete the
respondent No.1 – original accused No.1 is granted as he has
died.
Since
sufficient cause is shows, delay of 111 days caused in filing the
above numbered Criminal Appeal against the respondent No.2 –
original accused No.2 is condoned.
Application
is accordingly allowed. Rule made absolute.
[
A. M. KAPADIA, J. ]
[
BANKIM N. MEHTA, J. ]
vijay
Top