Gujarat High Court High Court

Thakor vs State on 28 July, 2010

Gujarat High Court
Thakor vs State on 28 July, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7064/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7064 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 4916 of 2010
 

In
CRIMINAL APPEAL No. 865 of 2001
 

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

 

THAKOR
GOVAJI SENDHAJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YM THAKORE for
Applicant(s) : 1, 
MR DEVANG VYAS ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 28/07/2010  
 
ORAL ORDER

(Per : HONOURABLE
MR.JUSTICE A.L.DAVE)

Rule.

Learned APP Mr Vyas waives service of notice of Rule on behalf of the
respondent State.

2. This
is an application for condonation of delay of 407 days caused in
filing the Criminal Misc. Application No.4916 of 2010.

3. Heard
learned advocate Mr Thakore for the applicant and learned APP Mr Vyas
for the State.

4. On
perusal of the jail record of the applicant, it reveals that the
applicant is restored to prison by police on 6.2.2010, whereas the
applicant has preferred the restoration application on 07.05.2010
and, therefore, there would be delay of only about 62 days.
Therefore, the delay caused in filing the Criminal Misc. Application
deserves to be condoned. Accordingly, the application is allowed.
Delay is condoned. Rule is made absolute.

(A.L.

DAVE, J.)

(J.C.

UPADHYAYA, J.)

zgs/-

   

Top