Gujarat High Court
Janseva vs State on 23 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/7991/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7991 of 2010
In
CRIMINAL
MISC.APPLICATION No. 7988 of 2010
=========================================
JANSEVA
COOPERATIVE CREDIT SOCIETY LIMITED - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR
MA KHARADI for Applicant(s) : 1,
MR HL JANI ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1,
RULE NOT RECD BACK for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/12/2010
ORAL
ORDER
Earlier
this Court issued Rule, made it returnable on 23.12.2010, but Rule is
not received back qua respondent No.2. Now, Mr. Jiten M. Buddhbhatti,
learned advocate is appearing on behalf of respondent No.2.
This
is an application is preferred by the applicant – original
complainant to condone the delay of 217 days in filing Criminal
Appeal.
Heard.
Considering
the arguments advanced by the learned advocates for the parties and
reasons stated in the application, which are sufficient enough to
condone the delay, I am of the view that the delay of 217 days in
filing Criminal Appeal is condoned. Rule is made absolute.
(Z.K.SAIYED,J.)
ynvyas
Top