Gujarat High Court High Court

====================================== vs None For on 12 July, 2011

Gujarat High Court
====================================== vs None For on 12 July, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4443/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4443 of 2010
 

In


 

CRIMINAL
APPEAL No. 718 of 2010
 

With


 

CRIMINAL
APPEAL No. 718 of 2010
 

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


 

STATE
OF GUJARAT 

 

Versus
 

VIJAYKUMAR
@ LALJI BHAGVATIPRASAD GUPTA 

 

====================================== 
Appearance
: 
MS
CHETNA SHAH, APP for
Applicant. 
None for
Respondent. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 12/07/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

As
the main appeal is admittedly not maintainable, the application for
condoning delay of 26 days in filing the appeal is not required to be
entertained. Accordingly, both the application as well as the appeal
are dismissed.

(D.H.Waghela,
J.)

(J.C.Upadhyaya,
J.)

*malek

   

Top