Gujarat High Court High Court

Gobarbhai vs State on 24 July, 2008

Gujarat High Court
Gobarbhai vs State on 24 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/599720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5997 of 2008
 

In


 

CRIMINAL
APPEAL No. 1375 of 2008
 

 
 
=========================================================

 

GOBARBHAI
DAYABHAI MAKWANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAKESH B SHARMA for
Applicant(s) : 1, 
MR.U.R.BHATT, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 24/07/2008 

 

 
 
ORAL
ORDER

Rule.

Mr.U.R.Bhatt, learned A.P.P., waives service of notice of Rule on
behalf of respondent.

Having
gone through the contents of application, it cannot be said that the
delay caused in filing of the appeal is not explained. Application
is allowed and delay of 136 days caused in preferring the appeal is
condoned. Rule is made absolute accordingly.

Mr.U.R.Bhatt,
learned A.P.P., has no objection, if the appeal is heard today.

(M.D.SHAH,
J.)

sompura

   

Top