Gujarat High Court Case Information System
Print
CR.MA/10998/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10998 of 2010
In
CRIMINAL
APPEAL No. 1597 of 2010
=========================================================
RAMESHBHAI
BAKOREBHAI ZALA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
MIHIR H PATHAK for
Applicant(s) : 1,
Mr KP Rawal, Addl.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 07/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. RULE.
Mr KP Rawal, learned APP waives service of notice of Rule on behalf
of the respondent-State.
2. The
present application is for condonation of delay of 198 days caused in
preferring Appeal against the judgment and order dated 31.12.2009
for conviction passed by the learned Sessions Case No.72 of 2009.
3. Considering
the facts and circumstances and in view of the grounds stated in the
application for condonation of delay, sufficient case is made out.
Hence the delay deserves to be condoned. Therefore, condoned. This
application is allowed accordingly. Rule is made absolute to the
aforesaid extent.
[JAYANT
PATEL, J.]
[H
B ANTANI, J.]
msp
Top