Gujarat High Court High Court

Dipakbhai vs State on 14 July, 2008

Gujarat High Court
Dipakbhai vs State on 14 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/9161/2008	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9161 of 2008
 

In


 

CRIMINAL
APPEAL No. 1910 of 2008
 

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

 

DIPAKBHAI
RATILAL JAISWAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KARTIK V PANDYA for
Applicant(s) : 1,MR
CA RAWAT for
Applicant(s) : 1, 
Mr
UR Bhatt, Addl.PUBLIC
PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 14/07/2008 

 

 
 
ORAL
ORDER

Heard
Mr Kartik Pandya, learned advocate for the applicant and Mr U R
Bhatt, learned APP for the respondent.

RULE.

Learned APP waives service of notice of Rule for the respondent.

2. This
application has been filed by the applicant for condonation of the
delay of 10 days caused in filing the appeal against the judgment
and order passed by the learned Sessions Judge, Kheda at Nadiad in
Sessions Case No.91 of 2007 by which the learned Sessions Judge has
convicted the present convict-prisoner for offence under section 307
of the Indian Penal Code.

3. This
court has gone through the reasons mentioned in para 4 of the
application. As sufficient cause has been given in the application
to condone the delay, this application is allowed. The delay of 10
days caused in filing the Appeal is condoned. Rule is made
absolute.

[M.D.

SHAH, J.]

msp

   

Top