Gujarat High Court High Court

Dilipkumar vs State on 21 January, 2011

Gujarat High Court
Dilipkumar vs State on 21 January, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13450/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13450 of 2010
 

In


 

CRIMINAL
APPEAL No. 1829 of 2010
 

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

 

DILIPKUMAR
RAMAYANPRASAD DUSHAD & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
REKHA H KAPADIA for
Applicant(s) : 1 - 2. 
MR. LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 21/01/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1. Rule.

Mr. LB Dabhi, learned Addl. Public Prosecutor waives service of
notice of rule on behalf of the respondent – State of Gujarat.

2. Having
regard to the facts of the case, the application is taken up for
hearing today.

3. Having
heard Ms. Rekha H. Kapadia, learned advocate for the applicants and
Mr. LB Dabhi, learned APP for the respondent – State of Gujarat
and on perusal of the averments made in the application, which have
remained uncontroverted, it is seen that the applicant has
sufficiently explained delay of 76 days caused in filing the above
numbered criminal appeal.

4. Since
the applicant has shown sufficient cause for not filing the appeal in
time, we deem it expedient to condone the delay, as prayed for, by
allowing this application.

5. For
the foregoing reasons, the application succeeds and it is accordingly
allowed. Delay of 76 days in filing the above numbered criminal
appeal, is hereby condoned. Rule is made absolute accordingly.

(A.M.KAPADIA, J.)

(BANKIM.N.MEHTA, J.)

shekhar/-

   

Top