Gujarat High Court
Milankumar vs State on 10 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/836/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 836 of 2008
In
CRIMINAL
APPEAL No. 1184 of 2007
=======================================================
MILANKUMAR
@ SURAJYASWANTPRASAD RAVAL MAHARAJ - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
MM TIRMIZI for Applicant(s) : 1,
MR RC KODEKAR APP for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/03/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Mr.R.C. Kodekar, learned A.P.P. waives service of Rule for the
opponent.
This
is an application for condonation of delay of 284 days caused in
filing the Criminal Appeal.
In
view of the averments made in the application and having heard the
learned counsel for the parties, we find that sufficient cause is
shown for the delay in filing the appeal. Hence, the application is
allowed and the delay is condoned. Rule is made absolute. Office to
place Criminal Appeal on the board for admission on 28.03.2008.
(R.P.DHOLAKIA,
J.) (K.S.JHAVERI, J.)
/patil
Top