Gujarat High Court Case Information System
Print
CR.MA/6963/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6963 of 2011
In
CRIMINAL
APPEAL No. 623 of 2011
=========================================================
HARENDRA
@ PRABHU VIRNA GOUR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
MEENU KUMAR for
Applicant(s) : 1,
MR HL JANI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 02/08/2011
ORAL ORDER
Rule,
Mr.H.L.Jani, learned APP waives service of rule on behalf of
respondent – State.
Heard
learned advocate Ms.Meenu Kumar, for the applicant and Mr.H.L.Jani,
learned APP for the respondent – State.
Ms.Meenu
contended that the applicant is coming from poor family. Therefore,
the applicant approached the Legal Aid Committee, High Court. Hence,
there is delay in filing appeal.
Having
heard learned advocate for the parties, the Court is of the view that
the applicant has fully explained the delay and shown sufficient
cause for the delay. Hence, the delay caused in filing appeal is
condoned. This application is allowed. Rule made absolute.
(Z.
K. SAIYED, J)
kks
Top