Gujarat High Court Case Information System
Print
CR.MA/47620/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 476 of 2009
In
CRIMINAL
REVISION APPLICATION No. 20 of 2009
=========================================================
RAMESHBHAI
BHAGWANBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MAHENDRA K PATEL for
Applicant.
Mr.K.P.Raval, APP for Respondent no.1.
MR VB MALIK
for Respondent nos. 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 23/06/2009
ORAL
ORDER
Rule.
Learned A.P.P.Mr. K.P.Raval waives service of rule on behalf of the
respondent no.1. Mr.V.B.Malik waives service of rule on behalf of the
respondent nos.2 and 3.
This
is an application for condonation of delay of 196 days that has
occasioned in filing Criminal Revision Application no.20 of 2009.
Considering
the averments made in paragraphs 2 and 3 of the application, this
Court is satisfied that the delay has been satisfactorily explained
and sufficient cause is shown, and hence the application is required
to be allowed.
Accordingly,
application is allowed. Delay is condoned. Rule is made absolute.
(M.D.Shjah,J.)
lee.
Top