Gujarat High Court Case Information System
Print
CR.MA/1195320/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11953 of 2010
In
CRIMINAL
APPEAL No. 1700 of 2010
=========================================================
DIPAK
@ KANO VINODBHAI SONI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
BC DAVE for
Applicant(s) : 1,MR KUNAL B DAVE for Applicant(s) : 1,
MR L R
Pujari, Addl.PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 07/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
RULE.
Learned APP waives service of notice of Rule on behalf of the
respondent-State.
The
present application is for condonation of delay of 5 days caused in
preferring Appeal against the judgment and order dated 31.7.2010
passed by the learned Sessions Judge for conviction in Sessions Case
No.24/2008.
Considering
the facts and circumstance and in view of the grounds stated in the
application for condonation of delay, sufficient cause is made out.
Hence the delay deserves to be condoned. Therefore, condoned. Rule
is made absolute to the aforesaid extent. The application is
disposed of accordingly.
[JAYANT
PATEL, J.]
[H.
B. ANTANI, J.]
msp
Top