Gujarat High Court Case Information System
Print
CR.MA/11374/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11374 of 2010
In
CRIMINAL
APPEAL No. 1416 of 2010
=========================================================
MAHESH
ISHWARLAL KANJILAL NAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR KP RAVAL, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 05/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule.
Mr. Raval, learned APP waives notice of Rule.
The
present application is for condonation of delay of 30 days in
preferring appeal against the judgement and order dated 26.05.2010
passed by the learned Sessions Judge for conviction in Sessions Case
No.80/06.
Heard
Mr. Dagli for the applicant and Mr.Raval learned APP for the State.
Considering
the facts and circumstances and in view
of the grounds stated in the application for condonation of delay,
sufficient cause is made out. Hence, delay deserves to be condoned
and therefore, condoned.
Application
allowed to the aforesaid extent. Rule made absolute accordingly.
(JAYANT
PATEL, J.)
(H.B.
ANTANI, J.)
*bjoy
Top