Gujarat High Court
Ghanshyam vs State on 12 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/1761/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1761 of 2008
=========================================================
GHANSHYAM
FINANCE LIMITED - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HARNISH V DARJI for
Applicant(s) : 1,
Mr
LR Pujari, Addl.PUBLIC
PROSECUTOR for
Respondent(s) : 1,
MR
KIRTIDEV R DAVE for
Respondent(s) : 2,
MR
RAHUL K DAVE for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 12/09/2008
ORAL
ORDER
Heard
learned advocate s for the parties and the learned APP for the State.
This
is an application for condoning the delay of 35 days caused in filing
the leave to appeal against the judgment and order passed by the
learned Addl.Chief Judicial Magistrate, Anjar-Kachchh in Criminal
Case No. 44/97 whereby the learned Judge has acquitted the original
accused. The said delay has been sufficiently explained in the
application. This application is accordingly allowed. The delay of 35
days caused in filing the leave to appeal is condoned. Rule is made
absolute accordingly.
[M.D.
SHAH, J.]
msp
Top