Gujarat High Court Case Information System
Print
CR.MA/1045920/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10459 of 2009
In
CRIMINAL
MISC.APPLICATION No. 10458 of 2009
In
CRIMINAL APPEAL No. 1619 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
ISMAIL
@ KUI YAKUB CHABA (MUSLIM) & 13 - Respondent(s)
=========================================================
Appearance
:
MR
L R PUJARI, ADDL PUBLIC PROSECUTOR
for
Applicant(s) : 1,
RULE SERVED for Respondent(s) : 1 - 3, 8, 11,
MR
JB PARDIWALA for Respondent(s) : 2, 12, 14,
RULE SERVED BY DS for
Respondent(s) : 4, 6,
MR RH RUPARELIYA for Respondent(s) : 5,
MR
PRATIK B BAROT for Respondent(s) : 7, 10,
MR SHAKEEL A QURESHI for
Respondent(s) : 8,
MR KHALID G SHAIKH for Respondent(s) : 9,
13,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 20/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Present
application is for condonation of delay of eight days in preferring
Criminal Appeal No.1619 of 2009 against judgment and order dated
25/05/2009 passed by the learned Additional Sessions Judge,
Bhuj-Kutch in Sessions Case no.31 of 2008.
2. Heard
Mr.Pujari, learned APP for the State and learned Counsel appearing
for the respective respondents-accused.
3. Considering
the facts and circumstances and the grounds mentioned in the
application for condonation of delay sufficient cause is made out.
Hence, delay of eight days is condoned. Application is allowed to
the aforesaid extent. Rule made absolute accordingly.
(JAYANT
PATEL, J.)
(Z.K.SAIYED,
J.)
sompura
Top