Gujarat High Court High Court

Ibrahim vs State on 22 March, 2011

Gujarat High Court
Ibrahim vs State on 22 March, 2011
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14011/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14011 of 2007
 

In


 

CRIMINAL
APPEAL No. 1364 of 2007
 

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

 

IBRAHIM
JENKHAN PATHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 28/03/2008 

 

 
 
ORAL
ORDER

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

1. Rule.

Mr. H.L. Jani, learned APP, waives service of rule.

2. The
applicant herein has prayed for condonation of delay caused in
preferring appeal against the judgement and order dated 24th
January 2005 passed by the learned Additional Sessions Judge,
Ahmedabad (Rural) in Sessions Case No.79 of 2004.

3. Heard
the learned Advocates for the respective parties. The applicant has,
in paragraphs 3 to 5 of the application, explained the cause of delay
and we are of the view that there are sufficient grounds to condone
the delay. Therefore the present application deserves to be granted.

4. Accordingly
the delay is condoned and the application is granted. Rule is made
absolute accordingly.

[R.P.

DHOALAKIA, J.]

[K.S.

JHAVERI, J.]

ar

   

Top