Gujarat High Court High Court

State vs Mukeshbhai on 28 April, 2010

Gujarat High Court
State vs Mukeshbhai on 28 April, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13028/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13028 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 13027 of 2009
 

In
CRIMINAL APPEAL No. 2250 of 2009
 

=========================================================

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

MUKESHBHAI
JAGABHAI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: MR
DABHI, APP for Applicant(s) : 1, 
MR SAMIR GOHEL for MR AS SUPEHIA
for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 28/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present Application is filed for condonation of delay of 15 days in
preferring the Appeal against the Judgment and order of acquittal
dated 30.07.2009 passed by the learned Sessions Judge,
Surendranagar, in Sessions Case No.29 of 2008.

Heard
learned APP Mr. Dabhi and learned Advocate Mr.Gohil for Mr. Supehia
for the respondents.

Considering
the facts and circumstances of the case and the grounds mentioned in
the application for condonation of delay, sufficient cause is made
out to condone the delay. Hence, delay deserved to be condoned,
therefore, condoned.

Application
deserves to be allowed. Rule is made absolute accordingly.

(JAYANT
PATEL,J.)

(Z.K.

SAIYED, J.)

sas

   

Top