Gujarat High Court Case Information System
Print
CR.MA/941420/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9414 of 2008
In
CRIMINAL
APPEAL No. 1672 of 2008
=======================================================
KANTIBHAI
CHHOTABHAI PADHIYAR & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
DEVENDRA K RATHOD for Applicant(s) : 1 - 3.
MR AJ DESAI APP for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 04/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Mr.A.J. Desai, learned A.P.P. waives service of Rule for the
opponent.
Heard
learned counsel for the applicant, Mr.D.K. Rathod and learned APP
Mr.A.J. Desai for the opponent.
The
applicant-accused has filed Criminal Appeal No.1672/2008. As there
was delay, he has also requested to condone the delay by filing
present application.
In
view of the averments made in the application and having heard the
learned counsel for the parties, we find that sufficient cause is
shown for the delay in filing the appeal. Hence, the application is
allowed and the delay is condoned. Rule is made absolute. Office to
place Criminal Appeal on the board for admission.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top