Gujarat High Court High Court

====================================== vs Rule on 8 September, 2011

Gujarat High Court
====================================== vs Rule on 8 September, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1023/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1023 of 2011
 

In


 

CRIMINAL
APPEAL No. 104 of 2011
 

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


 

STATE
OF GUJARAT 

 

Versus
 

JODHABHAI
VASRAMBHAI @ VASABHAI PATEL 

 

====================================== 
Appearance
: 
MS CM SHAH, APP for
Appellant. 
MR VC VAGHELA for
Opponent. 
====================================== 

 
	  
	 
	  
		 
			 

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.V.C.Vaghela, waives service for the respondent.
Delay of 15 days in filing Criminal Appeal is condoned and Rule is
made absolute with no order as to costs.

(D.H.Waghela,
J.)

(J.C.Upadhyaya,
J.)

*malek

   

Top