Gujarat High Court High Court

Harendra vs State on 2 August, 2011

Gujarat High Court
Harendra vs State on 2 August, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6963/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6963 of 2011
 

In


 

CRIMINAL
APPEAL No. 623 of 2011
 

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

 

HARENDRA
@ PRABHU VIRNA GOUR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MEENU KUMAR for
Applicant(s) : 1, 
MR HL JANI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 02/08/2011  
 
ORAL ORDER

Rule,
Mr.H.L.Jani, learned APP waives service of rule on behalf of
respondent – State.

Heard
learned advocate Ms.Meenu Kumar, for the applicant and Mr.H.L.Jani,
learned APP for the respondent – State.

Ms.Meenu
contended that the applicant is coming from poor family. Therefore,
the applicant approached the Legal Aid Committee, High Court. Hence,
there is delay in filing appeal.

Having
heard learned advocate for the parties, the Court is of the view that
the applicant has fully explained the delay and shown sufficient
cause for the delay. Hence, the delay caused in filing appeal is
condoned. This application is allowed. Rule made absolute.

(Z.

K. SAIYED, J)

kks

   

Top