Gujarat High Court Case Information System
Print
CR.MA/8070/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8070 of 2011
In
CRIMINAL
APPEAL No. 496 of 2011
=========================================================
JAGDISHBHAI
NATHABHAI PADHIYAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR.MRUDUL
M BAROT for
Applicant(s) : 1,
MR KARTIK PANDYA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 23/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed seeking condonation of delay of 685 days
caused in filing the Appeal against the judgment
and order dated 31.03.2009 passed by the learned Additional Sessions
Judge & Presiding Officer, Fast Track Court, Anand, in Sessions
Case No. 23 of 2008.
Learned
advocate Mr. Mrudul M Barot for the applicant invited attention of
the Court to paragraph 2 of the application wherein reasons for
delay is set out.
Rule.
Mr. Pandya, learned APP waives service of rule on behalf of the
respondents State.
For
the contents of the application and the submissions made by the
learned advocate for the applicant, the application is allowed. Delay
caused in filing the appeal is condoned.
Rule
is made absolute accordingly.
[RAVI
R.TRIPATHI, J.]
[P.P.BHATT,
J.]
mathew
Top