R/CR.MA/12788/2014 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION (FOR CONDONATION OF DELAY) NO.
12788 of 2014
In
CRIMINAL REVISION APPLICATION NO. 442 of 2014
================================================================
JAYSUKHBHAI HAMIRBHAI PADAYA....Applicant(s)
Versus
SHARDABEN HIRABHAI SOLANKI & 1....Respondent(s)
================================================================
Appearance:
MRS REKHA H KAPADIA, ADVOCATE for the Applicant(s) No. 1
MR KP RAWAL, APP for the State.
================================================================
CORAM: HONOURABLE MR.JUSTICE R.D.KOTHARI
Date : 19/08/2014
ORAL ORDER
Heard learned advocate for the applicant.
Learned advocate for the applicant prays for condonation of
delay of 121 days that has occurred in filing Criminal Revision
Application No.442 of 2014.
Learned advocate for the applicant prays for amendment.
Amendment, as sought, to delete some line in para 4 and also at
the end of para 7 is granted.
Learned advocate for the applicant to carry out the
amendment forthwith.
Page 1 of 2
R/CR.MA/12788/2014 ORDER
Rule returnable on 3rd September 2014.
Learned A.P.P. Mr. Rawal waives service of Rule on behalf of
the State.
It would be open for the applicant to take direct service in
addition regular mode of service.
(R.D.KOTHARI, J.)
ali
Page 2 of 2