Gujarat High Court
Gordhan vs State on 4 July, 2008
Gujarat High Court Case Information System Print CR.MA/8717/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 8717 of 2008 In CRIMINAL APPEAL No. 1516 of 2008 ========================================================= GORDHAN DEVSHIBHAI JOGANI PATEL - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : DHARMESH D NANAVATY for Applicant(s) : 1, MR PD BHATE, APP for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 04/07/2008 ORAL ORDER
Heard
learned advocate Mr.Nigam Shukla for Mr.Dharmesh Nanavati appearing
for the applicant and learned APP Mr.P.D.Bhate for respondent State.
Having
heard the learned advocates for the parties and after considering the
averments made in the application, sufficient cause is made out for
condoning the delay of 10 days occurred in filing the appeal. Hence,
this application is allowed. Delay is condoned.
(M.D.Shah,
J.)
Sreeram.
Top