Gujarat High Court High Court

State vs Haja on 2 September, 2008

Gujarat High Court
State vs Haja on 2 September, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4939/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4939 of 2008
 

In


 

CRIMINAL
APPEAL No. 1374 of 2008
 

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


 

STATE
OF GUJARAT - Applicant
 

Versus
 

HAJA
RAJA ODEDARA & 4 - Respondents
 

=================================================
 
Appearance : 
MS MITA
PANCHAL, LD. APP for Applicant : 
MR AJ
SHASTRI for Respondent : 1, 
MR ZUBIN F BHARDA for Respondents : 2
- 3. 
MR VC VAGHELA for Respondents : 4 -
5. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 02/09/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Applicant
state has preferred this application for condonation of 11days
delay occurred in preferring Criminal Appeal No. 1374 of 2008.

Heard
learned APP for the applicant and learned advocates appearing for the
opponents. The reason for the delay occurred in preferring the
appeal is explained in the application. Considering the facts stated
in the application, same deserved to be granted. The delay caused in
preferring the appeal is accordingly condoned. Rule made absolute.

[
BHAGWATI PRASAD, J ]

/vgn
[ S.R.

BRAHMBHATT, J ]

   

Top