Gujarat High Court Case Information System
Print
CR.MA/126762008/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12676 of 2008
In
CRIMINAL
MISC.APPLICATION No. 12674 of 2008
=========================================
CENTRAL
BUREAU OF INVESTIGATION,THRO'SUPERINTENDENT OF POLIC - Applicant(s)
Versus
RAMKISHAN
CHAUDHARY,DIVISIONAL ENGINEER,TELECOMMUNICATION & 2 -
Respondent(s)
=========================================
Appearance :
MR
YN RAVANI for Applicant(s) : 1,
MR TEJAS P SATTA for Respondent(s)
: 1 - 2.
MR. L.B.DABHI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 16/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is filed for condonation of delay in preferring
the appeal against the order passed by the learned Special Judge,
CBI Court No.3, in Special Case No. 23 of 1995.
Considering
the facts and circumstances as mentioned in the application, as the
sufficient cause is made out, the delay deserves to be condoned.
Hence condoned. The application is allowed to the aforesaid extent.
Rule is made absolute.
Office
is directed to list Criminal Misc. Application No. 12674 of 2008
with the concerned Criminal Appeal on 23.3.2010.
(Jayant
Patel,J)
(Rajesh
H. Shukla,J)
Jayanti*
Top