Gujarat High Court High Court

Prakash vs State on 8 September, 2008

Gujarat High Court
Prakash vs State on 8 September, 2008
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1062320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10623 of 2008
 

In


 

CRIMINAL
APPEAL No. 2133 of 2008
 

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

PRAKASH
ALIAS RAGHU ALIAS GUTTO VITTHALBHAI ISHWARBHAI BAROT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MS
BR RAJPUT for Applicant(s) : 1, 
MR
MUKESH PATEL, APP for Respondent(s) :
1, 
=========================================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 08/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule,
Mr.Patel, learned APP waives service of notice of Rule on behalf of
respondent.

This
is an application for condonation of delay of 88 days caused in
preferring the Criminal Appeal.

Heard
learned advocate Mr.Rajput for the applicant.

In
view of the averments made in the application, it cannot be said that
the delay of 88 days 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.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top