Gujarat High Court High Court

Saeed vs State on 26 August, 2010

Gujarat High Court
Saeed vs State on 26 August, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6546/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6546 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2723 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 5012 of 2009
 

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

 

SAEED
ABDULKAYUM GAZI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Petitioner. 
MS MOXA THAKKER, AGP  for
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 26/08/2010 

 

 
 
ORAL
ORDER

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

This
is an application for condonation of delay of 109 days caused in
preferring the appeal.

Heard
the learned advocate for the applicant and learned AGP Ms.Moxa
Thakker for the respondent State.

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. The delay caused
in preferring the appeal is condoned. Rule is made absolute.

(
A.L. Dave, J. ) ( S.R. Brahmbhatt, J. )

syed/

   

Top