Gujarat High Court High Court

====================================== vs Rule Served For on 29 August, 2011

Gujarat High Court
====================================== vs Rule Served For on 29 August, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13662/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13662 of 2010
 

In


 

CRIMINAL
APPEAL No. 1862 of 2010
 

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


 

STATE
OF GUJARAT 

 

Versus
 

PATEL
CHHAGANBHAI BECHARBHAI
 

====================================== 
Appearance
: 
MR
KARTIK PANDYA, APP for
Applicant. 
RULE SERVED for Respondent. 
MR MP SHAH for
Respondent. MS. KRUTI M SHAH for
Respondent. 
======================================
 
	  
	 
	  
		 
			 

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 30 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