Gujarat High Court High Court

Criminal Misc.Application No. … vs Rule. Learned Advocate Mr. … on 2 August, 2010

Gujarat High Court
Criminal Misc.Application No. … vs Rule. Learned Advocate Mr. … on 2 August, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice H.Mehta,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL MISC.APPLICATION No 5760 of 2001


           in


     CRIMINAL APPEALNo 381      of 2001




     For Approval and Signature:



                Hon'ble MR.JUSTICE A.L.DAVE
                                   and
                Hon'ble MR.JUSTICE AKSHAY H.MEHTA


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

1. Whether Reporters of Local Papers may be allowed : NO
to see the judgements?

2. To be referred to the Reporter or not? : NO

3. Whether Their Lordships wish to see the fair copy : NO
of the judgement?

4. Whether this case involves a substantial question : NO
of law as to the interpretation of the Constitution
of India, 1950 of any Order made thereunder?

5. Whether it is to be circulated to the concerned : NO
Magistrate/Magistrates,Judge/Judges,Tribunal/Tribunals?

————————————————————–
STATE OF GUJARAT
Versus
JODHAJI JALAJI KOLI THAKOR

————————————————————–
Appearance:

1. Criminal Misc.Application No. 5760 of 2001
MR S.S.PATEL, LD.PUBLIC PROSECUTOR for Petitioner No. 1

————————————————————–

CORAM : MR.JUSTICE A.L.DAVE
and
MR.JUSTICE AKSHAY H.MEHTA

Date of decision: 25/11/2002

ORAL JUDGEMENT
(Per : MR.JUSTICE A.L.DAVE)

Rule. Learned Advocate Mr. Upadhyay appears for
the respondents and states that he has instructions to
appear for the respondents and undertakes to file VP. He
waives service of notice of rule. Heard learned APP Mr.
Patel and Mr. Upadhyay on the question of condonation of
delay caused in preferring Criminal Appeal by the State,
the applicant herein. A perusal of paragraph 4 of the
application indicates that an attempt is made to explain
the delay caused in preferring the appeal. It can be
said to have been reasonably explained. We are therefore
inclined to accept this application and condone the
delay. The application is allowed. Delay of six days
caused in preferring Criminal Appeal No. 381 of 2001 is
hereby condoned. Rule made absolute.

(A.L.Dave, J.)(Akshay H. Mehta, J.)
*/Mohandas