Gujarat High Court Case Information System
Print
CR.MA/1115/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1115 of 2010
In
CRIMINAL
APPEAL No. 207 of 2010
=========================================================
P
RAGHUNATH S/O GORIAYAREDDY TELUGU - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PRATIK B BAROT for
Applicant(s) : 1,
MR LR PUJARI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 05/02/2010
ORAL
ORDER
Rule.
Learned APP Mr.Pujari waives service of rule on behalf of
respondent-State.
This
application is filed under Sec.5 of the Limitation Act, 1963 for
condoning the delay of 31 days caused in filing the main criminal
appeal against the judgment and order dated 4.11.2009 passed by the
learned Sessions Judge, convicting the applicant for the offence
punishable under Sec.20-b-ii-B of the NDPS Act and he has been
sentenced to suffer rigorous imprisonment of five years with a fine
of Rs.25,000/-, in default to further undergo simple imprisonment of
one year.
Taking
into consideration the averments made in the application, the
application deserves to be allowed and it is hereby allowed. The
delay caused in filing the appeal is condoned. Rule is made absolute
accordingly.
(M.D.Shah, J.)
Sreeram.
Top