Gujarat High Court Case Information System
Print
CR.MA/3808/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3808 of 2011
In
CRIMINAL
APPEAL No. 311 of 2011
=========================================================
DADUBHAI
ISHWARBHAI VASAVA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
RUTUL DESAI for MR KAUSHAL D PANDYA
for
Applicant(s) : 1,
MR KARTIK PANDYA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 26/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The present application
is filed by the original accused-applicant herein seeking condonation
of delay of 38 days caused in filing the Criminal Appeal.
Heard learned Advocate
Mr.Rutul Desai for learned Advocate Mr.Kaushal D.Pandya for the
applicant.
RULE. Learned
APP Mr.Pandya waives service of Rule on behalf of the
respondent-State.
Having heard the
learned Advocate for the applicant and for the contents of the
application, the same is allowed. Delay is condoned. Rule is made
absolute.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top