Gujarat High Court Case Information System
Print
CR.MA/12769/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12769 of 2009
In
CRIMINAL
APPEAL No. 2190 of 2009
=========================================================
STATE
OF GUJARAT (FOR & ON BEHALF OF SHRI D G GAMIT) - Applicant(s)
Versus
HIDAYATBHAI
FAKIRMOHMMED MEMANOWNER OF RAJ TRADERS & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DEVANG VYAS, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1,
RULE SERVED for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 28/04/2010
ORAL ORDER
This
is an application preferred by the applicant State under Sec.5 of the
Limitation Act for condoning delay of 27 days caused in preferring
the appeal before this Court against the judgment and order passed
below exh. 27 by the learned Judicial Magistrate First Class, Danta
in Criminal Case No. 1059 of 2008.
Considering
the averments made in the application and submissions canvassed by
the learned APP for the State, delay, in my view, has been
satisfactorily explained. There was no negligence or inaction on the
part of the applicant in prosecuting the remedy before this Court.
For
the foregoing reasons, the application is allowed. Delay is condoned.
Rule is made absolute.
[H.B.
ANTANI, J.]
pirzada/-
Top