Gujarat High Court High Court

Iqbal vs State on 30 June, 2008

Gujarat High Court
Iqbal vs State on 30 June, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/8102/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8102 of 2008
 

In


 

CRIMINAL
APPEAL No. 1779 of 2008
 

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

 

IQBAL
IBRAHIM SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHIRAG M PAWAR 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
: 30/06/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

Rule. Learned APP,
Mr.S.P.Hasurkar, waives service of notice of rule on behalf of the
respondent-State.

Heard
learned counsel for the applicant
and learned APP for the State.

This
application has been filed for condoning the delay of 63 days
caused in preferring Criminal Appeal.

We
have gone through the reasons mentioned in the application
regarding condonation of delay. In view of the fact that cogent
reasons have been stated in para 2 for not filing the appeal in
time, delay of 63 days caused in filing appeal is condoned. Rule
is made absolute.

Office
is directed to place Criminal Appeal for admission hearing on
14-7-2008.

(R.P.DHOLAKIA,J.)

(K.S.JHAVERI,J.)

radhan/

   

Top