Gujarat High Court
Gordhan vs State on 4 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/8717/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8717 of 2008
In
CRIMINAL
APPEAL No. 1516 of 2008
=========================================================
GORDHAN
DEVSHIBHAI JOGANI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
DHARMESH
D NANAVATY for
Applicant(s) : 1,
MR
PD BHATE, APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 04/07/2008
ORAL
ORDER
Heard
learned advocate Mr.Nigam Shukla for Mr.Dharmesh Nanavati appearing
for the applicant and learned APP Mr.P.D.Bhate for respondent State.
Having
heard the learned advocates for the parties and after considering the
averments made in the application, sufficient cause is made out for
condoning the delay of 10 days occurred in filing the appeal. Hence,
this application is allowed. Delay is condoned.
(M.D.Shah,
J.)
Sreeram.
Top