Gujarat High Court High Court

Jagdishbhai vs State on 23 June, 2011

Gujarat High Court
Jagdishbhai vs State on 23 June, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8070/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8070 of 2011
 

In


 

CRIMINAL
APPEAL No. 496 of 2011
 

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

 

JAGDISHBHAI
NATHABHAI PADHIYAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.MRUDUL
M BAROT for
Applicant(s) : 1, 
MR KARTIK PANDYA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 23/06/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present application is filed seeking condonation of delay of 685 days
caused in filing the Appeal against the judgment
and order dated 31.03.2009 passed by the learned Additional Sessions
Judge & Presiding Officer, Fast Track Court, Anand, in Sessions
Case No. 23 of 2008.

Learned
advocate Mr. Mrudul M Barot for the applicant invited attention of
the Court to paragraph 2 of the application wherein reasons for
delay is set out.

Rule.

Mr. Pandya, learned APP waives service of rule on behalf of the
respondents State.

For
the contents of the application and the submissions made by the
learned advocate for the applicant, the application is allowed. Delay
caused in filing the appeal is condoned.

Rule
is made absolute accordingly.

[RAVI
R.TRIPATHI, J.]

[P.P.BHATT,
J.]

mathew

   

Top