Gujarat High Court
Ganibhai vs State on 14 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/1000020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10000 of 2008
In
CRIMINAL
APPEAL No. 1458 of 2008
=======================================================
GANIBHAI
IBRAHIMBHAI KHALYANI & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MS
AMRITA AJMERA for Applicant(s) : 1 - 3.
MS HB PUNANI APP for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 14/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Ms.H.B. Punani, learned A.P.P. waives service of Rule for the
opponent.
This
is an application for condonation of delay of 213 days caused in
filing the Criminal Appeal.
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.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top