Gujarat High Court Case Information System
Print
CR.MA/4349/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4349 of 2011
In
CRIMINAL
APPEAL No. 413 of 2011
=====================================
KISHORE
@ KESHU KARSANBHAI BARAIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=====================================
Appearance
:
MR RAJESH M AGRAWAL for
Applicant(s) : 1,
MR JK SHAH, APP for Respondent(s) :
1,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P. P. BHATT
Date
: 08/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Heard
learned Advocate Mr. RM Agrawal for the applicant.
2.0 Present
application is filed seeking condonation of delay of 301 days, caused
in filing the appeal. The learned advocate for the applicant invited
the attention of the Court to the reason for delay, set out in Para 3
of the application and prayed that delay be condoned in the interest
of justice.
3.0 Rule.
Learned Additional Public Prosecutor Mr. Shah waives service of
process of Rule.
4.0 For
the submissions made by the learned advocate for the applicant and
for the contents of the application, the same is allowed. Delay is
condoned. Rule is made absolute.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top