Gujarat High Court
The vs Mehmoodbhai on 2 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/3679/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3679 of 2008
In
CRIMINAL
APPEAL No. 210 of 2007
=================================================
THE
STATE OF GUJARAT - Applicant
Versus
MEHMOODBHAI
IBRAHIMBHAI KURESHI & 1 - Respondents
=================================================
Appearance :
MR SP
HASURKAR, LD. APP for Applicant:
MRS SHILPA
R SHAH for Respondents : 1 -
2.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 02/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Applicant
State has preferred this application for condonation of 712 days
occurred in preferring Criminal Appeal No. 210 of 2007.
Heard
learned counsel for the applicant and Mrs. Shilpa Shah for the
opponents. Considering the facts stated in the application, same
deserves to be granted. Accordingly this application is allowed. The
delay caused in preferring the appeal is condoned. Rule made
absolute.
[
BHAGWATI PRASAD, J ]
[
S.R. BRAHMBHATT, J ]
/vgn
Top