Gujarat High Court Case Information System
Print
CR.MA/3674/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3674 of 2010
In
CRIMINAL
MISC.APPLICATION No. 3673 of 2010
In
CRIMINAL APPEAL No. 587 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
CHANDUBHAI
MANGABHAI RATHVA - Respondent(s)
=========================================================
Appearance
:
MR
MAULIK G NANAVATI, ADDL. PUBLIC PROSECUTOR
for
Applicant(s) : 1,
RULE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 15/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for condonation of delay of 124 days in
preferring the Appeal against the judgment and the order of acquittal
dated 31.7.2009 passed by the learned Special Judge in Special
[Electricity] Case No. 91 of 2004.
The
respondent is served, but none appears on his behalf.
Considering
the facts and circumstances and the grounds stated in the application
for condonation of delay, sufficient cause is made out. Hence, delay
deserves to be condoned, therefore, condoned. Rule is made absolute.
The application is disposed of accordingly.
[JAYANT
PATEL, J.]
[H.B.
ANTANI, J.]
pirzada/-
Top