Gujarat High Court
====================================== vs Rule Served For on 29 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/14768/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14768 of 2010
In
CRIMINAL
MISC.APPLICATION No. 14767 of 2010
In
CRIMINAL
APPEAL No. 2042 of 2010
======================================
STATE
OF GUJARAT
Versus
PRAKASHKUMAR
SHANKARLAL JOSHI AND ANOTHER
======================================
Appearance
:
MR KARTIK PANDYA, APP for
Applicant.
Rule served for
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 29/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Delay
of 27 days in preferring the appeal is condoned in view of
uncontroverted averments made in the application. Rule is made
absolute with no order as to costs.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top