Gujarat High Court Case Information System
Print
CR.MA/8696/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8696 of 2008
In
CRIMINAL
APPEAL No. 1826 of 2008
=========================================================
DALJITSINGH
INDRAJITSINGH SAMAN @ DILU @ MANGALSINGH - Applicant
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance :
MR
HEMANG R RAWAL for the Applicant.
MR
PD BHATE, APP for the
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 04/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Rule.
Learned Additional Public Prosecutor Mr.Bhate wavies service of
notice of Rule on behalf of the respondent.
2.
This application has been preferred for condonation of delay of 68
days in preferring Criminal Appeal against the judgement and order
dated 19th February,2008 passed in NDPS Case No.4 of 2002.
3. Heard
learned counsel for the respective parties.
4.
Looking to the facts and circumstances of the case and the reasons
stated in the memo of the application for condonation of delay,
especially in paras ? 3 and 4, in our opinion, there are sufficient
and reasonable grounds for condonation of delay. This delay in
preferring Criminal Appeal is therefore, condoned. This application
is allowed. Rule made absolute.
5. The
Registry is hereby directed to enlist Criminal Appeal No.1826 of 2008
on admission board on 9th September,2008.
(R.P.DHOLAKIA,J)
(D.N.PATEL,J)
*dipti
Top