Gujarat High Court Case Information System
Print
CR.MA/1758/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1758 of 2008
In
CRIMINAL
MISC.APPLICATION No. 1758 of 2008
=========================================================
GHANSHYAM
FINANCE LIMITED - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HARNISH V DARJI for
Applicant(s) : 1,
Mr I M Pandya, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR KIRTIDEV R DAVE for Respondent(s) : 2,
MR
RAHUL K DAVE for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 12/09/2008
ORAL
ORDER
Heard
learned advocate s for the parties and the learned APP for the
State.
This
is an application for condoning the delay of 5 days caused in
filing the leave to appeal against the judgment and order passed by
the learned Addl.Chief Judicial Magistrate, Anjar-Kachchh in
Criminal Case No.122/99 whereby the learned Judge has acquitted the
original accused. The said delay has been sufficiently explained in
the application. This application is accordingly allowed. The delay
of 5 days caused in filing the leave to appeal is condoned. Rule is
made absolute accordingly.
[M.D.
SHAH, J.]
msp
Top