Gujarat High Court Case Information System
Print
CR.MA/12237/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12237 of 2009
In
CRIMINAL
MISC.APPLICATION No. 12236 of 2009
In
CRIMINAL
APPEAL No. 2103 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
BABUBHAI
BHAGVANBHAI MALVI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KP RAVAL, APP for Applicant(s) : 1,
MR SHAILESH C SHARMA for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 06/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for condonation of delay of 9 days in
preferring the appeal against the acquittal vide judgement and order
dated 18.7.2009 passed by the learned Addl. Sessions in Sessions
Case No.8/2002.
Heard
Mr.Raval, learned APP for the State and Mr.Sharma, learned Counsel
has filed his appearance for respondent No.1 and 2.
Considering
the facts and circumstances and the grounds mentioned in the
application for condonation of delay, sufficient cause is made out.
Hence, delay deserves to be condoned and, therefore, condoned.
The
application is disposed of. Rule made absolute accordingly.
(Jayant
Patel, J.)
6.5.2010 (Z.
K. Saiyed, J.)
vinod
Top