Gujarat High Court
Aadam vs State on 9 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/14731/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14731 of 2010
In
CRIMINAL
APPEAL No. 2033 of 2010
=========================================================
AADAM
@ JAVED @ AAMAD SIDDIKBHAI SANDHI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MRHARSHITSTOLIA
for
Applicant(s) : 1,MRPARTHSTOLIA for Applicant(s) : 1,
MR AJ DESAI,
APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 09/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
This
is an application for condonation of delay of 1393 days caused in
filing the Appeal.
Heard
learned APP Mr.Desai for the State.
Considering
the contents of the application, it cannot be said that the delay
caused in filing the appeal has remained totally unexplained.
Therefore, we are of the view that the delay caused in filing the
appeal deserves to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute.
(A.L.Dave,J)
(V.M.Sahai,J)
pathan
Top