Gujarat High Court High Court

Waghela vs State on 8 February, 2010

Gujarat High Court
Waghela vs State on 8 February, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14512/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14512 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 14511 of 2009
 

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

 

WAGHELA
ANILKUMAR NATHALAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YJ PATEL for
Applicant(s) : 1, 
MR MG NANAVATI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 08/02/2010
 

ORAL
ORDER

Endorsement
on the Board shows that Rule has already been served to the
respondent no.2. However, nobody has appeared on behalf of
respondent no.2.

Heard.

In view of the averments made in the application, the same is
allowed in terms of paragraph 8(B). Delay of 30 days caused in
preferring Leave to Appeal is hereby condoned. Application stands
disposed of accordingly.

Rule
is made absolute.

(Z.

K. Saiyed, J)

Anup

   

Top