Gujarat High Court High Court

Ganibhai vs State on 14 August, 2008

Gujarat High Court
Ganibhai vs State on 14 August, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1000020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CRIMINAL
MISC.APPLICATION No. 10000 of 2008
 

In


 

CRIMINAL
APPEAL No. 1458 of 2008
 

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


 

GANIBHAI
IBRAHIMBHAI KHALYANI & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MS
AMRITA AJMERA for Applicant(s) : 1 - 3. 
MS HB PUNANI APP for
Respondent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

Date
: 14/08/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Rule.

Ms.H.B. Punani, learned A.P.P. waives service of Rule for the
opponent.

This
is an application for condonation of delay of 213 days caused in
filing the Criminal Appeal.

In
view of the averments made in the application and having heard the
learned counsel for the parties, we find that sufficient cause is
shown for the delay in filing the appeal. Hence, the application is
allowed and the delay is condoned. Rule is made absolute.

(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)

/patil

   

Top