Gujarat High Court Case Information System
Print
CR.MA/9814/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9814 of 2008
In
CRIMINAL
APPEAL No. 1998 of 2008
=========================================================
THAKORE
VELAJI AMTHAJI & 2 - Applicants
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance :
MS
BR RAJPUT for the Applicants.
MR AJ
DESAI, APP for the
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 07/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Rule.
Learned counsel Mr.A.J.Desai waives service of notice of Rule on
behalf of the respondent.
2.
This application has been preferred for condonation of delay of 37
days in preferring Criminal Appeal against the judgement and order
dated 17th April,2008 passed in Sessions Case No.121 of
2007.
3. Heard
learned counsel Ms.Rajput for the applicants and learned Additional
Public Prosecutor Mr.Desai for the respondent.
4.
Looking to the facts and circumstances of the case and the reasons
stated in the memo of the application for condonation of delay,
especially in paras-2 and 3, in our opinion, there are sufficient and
reasonable grounds for condonation of delay. This delay in
preferring Criminal Appeal is therefore, condoned. This application
is allowed. Rule made absolute.
(R.P.DHOLAKIA,J)
(D.N.PATEL,J)
*dipti
Top