Gujarat High Court High Court

Sureshbhai vs State on 18 November, 2010

Gujarat High Court
Sureshbhai vs State on 18 November, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13104/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13104 of 2010
 

In


 

CRIMINAL
APPEAL No. 1790 of 2010
 

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

 

SURESHBHAI
GOVINDBHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAUDHARY for
Applicant(s) : 1, 
MS CM SHAH APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 18/11/2010 
 
ORAL ORDER

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

Rule.

Learned APP Ms CM Shah waives service of notice of Rule on behalf of
the respondent – State.

2. This
is an application for condonation of delay of 22 days caused in
filing the Appeal.

3. Heard
learned advocate Mr Chaudhary for the applicant and learned APP Ms
Shah for the State.

4. Considering
the contents of the application, it cannot be said that the delay
caused in filing the appeal has remained totally unexplained.
Therefore, we are of the view of that the delay caused in filing the
appeal deserves to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute.

(A.L.

DAVE, J.)

(V.M.

SAHAI, J.)

zgs/-

   

Top