Gujarat High Court High Court

Kishor vs State on 21 July, 2010

Gujarat High Court
Kishor vs State on 21 July, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6302/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6302 of 2010
 

In


 

CRIMINAL
APPEAL No. 555 of 2010
 

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


 

KISHOR
BHIMJIBHAI MIYANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MS
SUDHA C SHUKLA for Applicant(s) : 1, 
MR LR POOJARI APP for
Respondent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 21/07/2010
 

ORAL
ORDER

This
application has been filed by the State for condoning the delay of 1
days caused in preferring the aforesaid Criminal Appeal on the
grounds set out in this application.

Heard
learned counsel, Ms.Sudha Shukla and learned A.P.P., Mr.L.R. Poojari
and considering the guidelines laid down by the Hon’ble Supreme
Court in the case of State
of Bihar & others v. Kamleshwar Prasad Singh &
another, AIR
2000 SC 2306 (paras 11 to 14 of the reported judgment),
the application deserves to be
granted.

For
the foregoing reasons, the application succeeds and accordingly it
is allowed. Delay of 1 days caused in filing the above numbed
criminal appeal is condoned. Rule is made absolute.

Office
to place Criminal Appeal No.555/2010 for admission hearing on
23.07.2010.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top