Gujarat High Court
================================================= vs ================================================= on 16 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/771920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7719 of 2008
In
CRIMINAL
APPEAL No. 1759 of 2008
=================================================
STATE
OF GUJARAT
Versus
JAMAN
UKABHAI PARMAR
=================================================
Appearance :
MR
PD BHATE, ADDITIONAL PUBLIC PROSECUTOR for the
Applicant
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 16/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The present
application is filed seeking condonation of delay of 11 days caused
in filing the above referred Criminal Appeal.
Rule was issued on
12.08.2008 returnable today, i.e. 16.09.2008. It is reported that
the respondent is served. No appearance is caused on behalf of the
respondent.
For the facts set out
in paragraph Nos.2, 3, 4 and 5 of the application, the application is
allowed. Delay is condoned. Rule is made absolute.
(Ravi
R.Tripathi, J.)
(K.M.Thaker,
J.)
*Shitole
Top