Gujarat High Court Case Information System
Print
CR.MA/458620/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4586 of 2008
In
CRIMINAL
APPEAL No. 1331 of 2008
=========================================================
BHARATBHAI
HARIBHAI KOLI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MB GOHIL for
Applicant(s) : 1,
MR AJ DESAI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 25/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule. Learned APP,
Mr.A.J.Desai, waives service of notice of rule on behalf of the
respondent-State.
Heard
learned counsel for the applicant
and learned APP for the State.
This
application has been filed for condoning the delay of 450 days
caused in preferring Criminal Appeal.
We
have gone through the reasons mentioned in the application
regarding condonation of delay. In view of the fact that cogent
reasons have been stated in paras 2 and 3 for not filing the appeal
in time, delay of 450 caused in filing appeal is condoned. Rule
is made absolute.
Office
is directed to place Criminal Appeal for admission hearing in due
course.
(R.P.DHOLAKIA,J.)
(D.N.PATEL,J.)
radhan/
Top