Gujarat High Court High Court

Ashok vs State on 18 January, 2010

Gujarat High Court
Ashok vs State on 18 January, 2010
Author: Md Shah,&Nbsp;
   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