Gujarat High Court Case Information System
Print
CR.MA/9548/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9548 of 2009
In
CRIMINAL
REVISION APPLICATION No. 441 of 2009
=========================================================
ASHOK
RAMANBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
G RAMAKRISHNAN for
Applicant(s) : 1,
MR LR Pujari, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
Mr J R Pardiwala, for Respondent(s) : 2 &
3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 18/01/2010
ORAL
ORDER
Heard
Mr G Ramakrishnan, learned Advocate for the applicant.
This
application has been filed under section 5 of the Limitation Act,
1963 for condoning the delay of 94 days caused in filing the Criminal
Revision Application against the impugned order passed by the learned
Sessions Judge, Navsari below Application Exh.20 by which the learned
Judge allowed the discharge application. The delay has been
sufficiently explained in paras 2 and 3 of the application. Taking
into consideration the averments made in paras 2 and 3 of the
application, this application deserves to be allowed and is
accordingly allowed. The delay of 94 days caused in filing the
Revision Application is condoned. Rule is made absolute
accordingly.
[M.D.
SHAH, J.]
msp
Top