Gujarat High Court Case Information System
Print
CR.MA/408920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4089 of 2008
In
CRIMINAL
APPEAL No. 1257 of 2008
=======================================================
ASHWINBHAI
AMARSINGH RANA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
JM BUDDHBHATTI for Applicant(s) : 1,
MR
RC KODEKAR APP for Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 21/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Mr.R.C. Kodekar, learned A.P.P. waives service of rule for the
respondent.
This
is an application for condonation of delay of 43 days caused in
filing the Criminal Appeal.
In
view of the averments made in the application and having heard the
learned counsel for the parties, we find that sufficient cause is
shown for the delay in filing the appeal. Hence, the application is
allowed and the delay is condoned. Rule is made absolute. Office to
place Criminal Appeal on the board for admission on 06.08.2008.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top