Gujarat High Court
Kalpesh vs State on 23 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/5430/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5430 of 2008
In
CRIMINAL
APPEAL No. 1437 of 2008
=========================================================
KALPESH
ALIAS LALO CHHAGANBHAI MODPARA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
H AHMED for
Applicant(s) : 1,
MR
SP HASURKAR APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. RULE.
Mr. S. P. Hasurkar, learned APP, waives service of Rule.
2. This
is an application praying to condone the delay of 56 days caused in
filing the main matter being Criminal Appeal No. 1437 of 2008.
3. Heard.
Considering the facts of the case and the averments made in this
application, the delay caused in filing the Appeal is condoned. The
application stands disposed of accordingly. Rule is made absolute.
4. The
main matter to come up for Admission hearing on 30.06.2008.
[R.
P. DHOLAKIA, J.] [K. S. JHAVERI, J.]
Pravin/*
Top