Gujarat High Court
Yogendrasinh vs State on 29 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/9591/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9591 of 2011
In
CRIMINAL
MISC.APPLICATION No. 9590 of 2011
=========================================
YOGENDRASINH
CHEHUSINH VAGHELA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
PS CHAMPANERI for
Applicant(s) : 1,
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR JV JAPEE for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 29/09/2011
ORAL
ORDER
Present
application is filed by the applicant to condone delay in filing
criminal appeal.
Having
heard learned advocate for the applicant and taking into
consideration averments made in the application and same has not been
controverted by the other side by filing an affidavit, I am of the
view that sufficient cause has been stated for not filing the appeal
in time and hence, delay caused in filing the appeal is to be
condoned and application is required to be allowed.
For
the reasons stated above, application is allowed. Delay caused in
filing appeal is condoned. Rule is made absolute.
[M.D.Shah,
J.]
satish
Top