Gujarat High Court
Jagdishbhai vs State on 18 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/9569/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9569 of 2008
In
CRIMINAL
APPEAL No. 1952 of 2008
=========================================================
JAGDISHBHAI
SHANABHAI THAKOR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SHAILESH C SHARMA for
Applicant(s) : 1,
MS
DARSHANA PANDIT, APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 18/07/2008
ORAL
ORDER
Heard
learned advocate for the applicant and learned APP Ms.Darshana Pandit
for respondent State.
Rule.
Learned APP, Ms.Darshana Pandit waives service of rule on behalf of
respondent State.
This
application has been preferred by the convict prisoner for condoning
the delay of about 23 days in filing the appeal, under Sec.5 of the
Limitation Act. Taking into consideration the averments made in para
4 of the application, this Court is satisfied that sufficient cause
is shown for the delay occurred in filing the appeal. Hence, this
application is allowed. The delay is condoned. Rule is made absolute
accordingly.
(M.D.Shah,
J.)
Sreeram.
Top