Gujarat High Court
Gobarbhai vs State on 24 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/599720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5997 of 2008
In
CRIMINAL
APPEAL No. 1375 of 2008
=========================================================
GOBARBHAI
DAYABHAI MAKWANA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
RAKESH B SHARMA for
Applicant(s) : 1,
MR.U.R.BHATT, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/07/2008
ORAL
ORDER
Rule.
Mr.U.R.Bhatt, learned A.P.P., waives service of notice of Rule on
behalf of respondent.
Having
gone through the contents of application, it cannot be said that the
delay caused in filing of the appeal is not explained. Application
is allowed and delay of 136 days caused in preferring the appeal is
condoned. Rule is made absolute accordingly.
Mr.U.R.Bhatt,
learned A.P.P., has no objection, if the appeal is heard today.
(M.D.SHAH,
J.)
sompura
Top