Gujarat High Court High Court

Nayan vs Unknown on 27 January, 2010

Gujarat High Court
Nayan vs Unknown on 27 January, 2010
Author: A.L.Dave,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/566/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 566 of 2010
 

In


 

CRIMINAL
APPEAL No. 37 of 2010
 

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

 

NAYAN
ALIAS YOGESH SEVANTIBHAI SONI - Applicant
 

Versus
 

STATE
OF GUJARAT - Opponent
 

=========================================================
 
Appearance
: 
MR
DP KINARIWALA for
Applicant 
MR LB DABHI APP for
Opponent 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 27/01/2010 

 

 
 
ORAL
ORDER

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

Rule.

Learned A.P.P. Mr.L.B.Dabhi waives service of notice of Rule on
behalf of the opponent State.

2. This
is an application for condonation of delay of 44 days caused in
filing the Criminal Appeal.

3. Heard,
learned advocate Mr.Kinariwala for the applicant and learned APP Mr.
Dabhi for the State.

4. In
view of the averments made in the application, it cannot be said that
the delay has 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 caused in
filing Criminal Appeal No.37/2010 is condoned. Rule is made absolute.

(A.L.DAVE,
J.)

(HARSHA
DEVANI, J.)

(patel)

   

Top