Gujarat High Court Case Information System
Print
CR.MA/2507/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2507 of 2010
In
CRIMINAL
APPEAL No. 145 of 2010
=========================================================
JAYSUKH
@ KARO RAMJI DHARAVIYA - SATVARA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
KANDRAP H DHOLKIA for
Applicant(s) : 1,
MR LB DABHI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 19/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule.
Mr.Dabhi, learned APP waives service of notice of Rule for the
respondent State.
The
present application is for condonation of delay of 358 days in
preferring the appeal against the judgement and order dated
4.12.2008 passed by the learned Sessions Judge in Sessions Case
No.21/2007, thereby the accused has been convicted for the offence
under Section 363, 366 and 376 of IPC.
Heard
Mr.Dholkia, learned Counsel for the applicant and Mr.Dabhi, learned
APP for the State.
Considering
the facts and circumstances and the reasons mentioned in the
application for condonation of delay, sufficient cause is made out.
Hence, delay deserves to be condoned and, therefore, condoned.
The
application is disposed of. Rule made absolute accordingly.
(Jayant
Patel, J.)
19.4.2010 (Z.
K. Saiyed, J.)
vinod
Top