Gujarat High Court High Court

Ranjanben vs State on 17 September, 2008

Gujarat High Court
Ranjanben vs State on 17 September, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11162/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11162 of 2008
 

In


 

CRIMINAL
APPEAL No. 2242 of 2008
 

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

 

RANJANBEN,W/O.DHIRUBHAI
HAMIRBHAI RATHOD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SM CHUDASAMA for
Applicant(s) : 1, 
MR
LR PUJARI, APP for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 17/09/2008 

 

 
 
ORAL
ORDER

Heard learned advocate for the
applicant and learned APP Mr.L.R.Pujari for the respondent State.

This application is preferred by the
present applicant under Section 5 of the Limitation Act for
condonation of delay of 174 days caused in filing the appeal against
the judgment and order passed by the learned Addl.Sessions Judge,
Fast Track Court No.6, Bhavnagar in Sessions Case No. 265 of 2007
whereby the present applicant along with other accused were convicted
for the offences punishable under Sections 363, 372, 376 of IPC read
with Sections 4, 5, 6(1)(b), 6(2)(a) and 9 of the Prevention of
Immoral Traffic Act.

Rule. Learned APP
Mr.L.R.Pujari waives service of rule on behalf of the respondent
State.

Considering the averments made in
the application, the prayer made in Para 5(B) of the application is
allowed. Delay is condoned. Application for condonation of delay
stands disposed of accordingly. Rule is made absolute.

(M.D.Shah, J.)

Sreeram.

   

Top