Gujarat High Court High Court

Dipak vs State on 7 October, 2010

Gujarat High Court
Dipak vs State on 7 October, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1195320/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11953 of 2010
 

In


 

CRIMINAL
APPEAL No. 1700 of 2010
 

 
 
=========================================================


 

DIPAK
@ KANO VINODBHAI SONI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
BC DAVE for
Applicant(s) : 1,MR KUNAL B DAVE for Applicant(s) : 1, 
MR L R
Pujari, Addl.PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 07/10/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

RULE.

Learned APP waives service of notice of Rule on behalf of the
respondent-State.

The
present application is for condonation of delay of 5 days caused in
preferring Appeal against the judgment and order dated 31.7.2010
passed by the learned Sessions Judge for conviction in Sessions Case
No.24/2008.

Considering
the facts and circumstance and in view of the grounds stated in the
application for condonation of delay, sufficient cause is made out.
Hence the delay deserves to be condoned. Therefore, condoned. Rule
is made absolute to the aforesaid extent.  The application is
disposed of accordingly.

[JAYANT
PATEL, J.]

[H.

B. ANTANI, J.]

msp

   

Top