Gujarat High Court Case Information System
Print
CR.MA/9161/2008 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9161 of 2008
In
CRIMINAL
APPEAL No. 1910 of 2008
=========================================================
DIPAKBHAI
RATILAL JAISWAL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
KARTIK V PANDYA for
Applicant(s) : 1,MR
CA RAWAT for
Applicant(s) : 1,
Mr
UR Bhatt, Addl.PUBLIC
PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 14/07/2008
ORAL
ORDER
Heard
Mr Kartik Pandya, learned advocate for the applicant and Mr U R
Bhatt, learned APP for the respondent.
RULE.
Learned APP waives service of notice of Rule for the respondent.
2. This
application has been filed by the applicant for condonation of the
delay of 10 days caused in filing the appeal against the judgment
and order passed by the learned Sessions Judge, Kheda at Nadiad in
Sessions Case No.91 of 2007 by which the learned Sessions Judge has
convicted the present convict-prisoner for offence under section 307
of the Indian Penal Code.
3. This
court has gone through the reasons mentioned in para 4 of the
application. As sufficient cause has been given in the application
to condone the delay, this application is allowed. The delay of 10
days caused in filing the Appeal is condoned. Rule is made
absolute.
[M.D.
SHAH, J.]
msp
Top