Gujarat High Court High Court

========================================= vs Rule Served By Ds For on 10 February, 2011

Gujarat High Court
========================================= vs Rule Served By Ds For on 10 February, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6015/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6015 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 6014 of 2010
 

In


 

CRIMINAL
APPEAL No. 907 of 2010
 

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

STATE
OF GUJARAT 

 

Versus
 

SUDHIR
BALUBHAI DABHI & 3 

 

========================================= 
Appearance
: 
MR RC KODEKAR APP for
Applicant 
RULE SERVED BY DS for
Respondents 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 10/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Since
sufficient cause is shown, the delay of 17 days caused in filing the
above numbered criminal appeal against the respondents, is condoned.

Application
is accordingly allowed. Rule made absolute.

[
A. M. KAPADIA, J. ]

[
BANKIM N. MEHTA, J. ]

vijay

   

Top