Gujarat High Court Case Information System
Print
CR.MA/10954/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10954 of 2008
In
CRIMINAL
APPEAL No. 2203 of 2008
=========================================================
THAKOR
VINUJI DAYAJI - Applicant
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant.
MR UR BHATT APP,
for
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 10/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule.
Learned A.P.P. Mr.U.R.Bhatt waives service of notice of rule on
behalf of the State.
2. This
is an application for condonation of delay of 49 days caused in
preferring the appeal.
3. Heard
learned advocate Mr.Dagli for the applicant and learned A.P.P.
Mr.Bhatt for the State.
4. In
view of the averments made in the application, it cannot be said that
the delay has remained totally unexplained. Therefore, we are of the
view that the delay caused in filing the appeal deserves to be
condoned. Accordingly, the application is allowed. Delay is condoned.
Rule is made absolute.
[A.L.Dave,J.]
[J.C.Upadhyaya,J.]
Top