Gujarat High Court High Court

Mulrajsinh vs State on 23 July, 2009

Gujarat High Court
Mulrajsinh vs State on 23 July, 2009
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3989/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3989 of 2009
 

In


 

CRIMINAL
REVISION APPLICATION No. 166 of 2009
 

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


 

MULRAJSINH
CHANUBHA JADEJA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
NIGAM R SHUKLA for Applicant(s) : 1, 
Mr KP Rawal, Addl.PUBLIC
PROSECUTOR for Respondent(s) : 1, 
MR SUNIL S JOSHI for
Respondent(s) : 2 -
4. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 23/07/2009 

 

ORAL
ORDER

When
the matter was called out, Mr Nigam Shukla, learned Advocate for the
Revisionist was not present. Heard Mr Sunil Joshi, learned Advocate
for the respondents and the learned APP for the State.

This
is an application filed under section 5 of the Limitation Act, 1963
for condoning the delay of 5 days caused in filing the Revision
Application against the judgment and order dated 25.11.2008 passed
by the learned 3rd Addl.Sessions Judge, Jamnagar in
Sessions Case No.50 of 2006.

This
court has gone through the averments made in the application. The
delay caused in filing the Revision Application has been sufficiently
explained. Taking into consideration the averments made in
paragraphs 2 and 3 of the application, the application is allowed.
The delay of 5 days caused in filing the Revision is condoned. Rule
is made absolute accordingly.

[M.D.

SHAH, J.]

msp

   

Top