Gujarat High Court High Court

Shailesh vs State on 9 April, 2010

Gujarat High Court
Shailesh vs State on 9 April, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3364/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3364 of 2010
 

In


 

CRIMINAL
APPEAL No. 541 of 2010
 

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

 

SHAILESH
KALIDAS VAGHELA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHETAN B RAVAL for
Applicant(s) : 1, 
MR HH PARIKH APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 09/04/2010  
ORAL ORDER

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

Rule.

Learned APP Mr Parikh waives service of notice of Rule on behalf of
the respondent State.

This
is an application for condonation of delay of 26 days caused in
filing the Criminal Appeal.

Heard
learned advocate Mr Raval for the applicant and learned APP Mr Parikh
for the State.

Considering
the contents of the application, it cannot be said that the delay
caused in filing the appeal has remained totally unexplained. The
delay of 26 days cannot be considered as inordinate either.
Therefore, we are of the view of that the delay caused in filing the
appeal deserves to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute.

(A.L.

DAVE, J.)

(BANKIM
N. MEHTA, J.)

zgs/-

   

Top