Gujarat High Court Case Information System
Print
CR.MA/6302/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6302 of 2010
In
CRIMINAL
APPEAL No. 555 of 2010
=======================================================
KISHOR
BHIMJIBHAI MIYANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MS
SUDHA C SHUKLA for Applicant(s) : 1,
MR LR POOJARI APP for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 21/07/2010
ORAL
ORDER
This
application has been filed by the State for condoning the delay of 1
days caused in preferring the aforesaid Criminal Appeal on the
grounds set out in this application.
Heard
learned counsel, Ms.Sudha Shukla and learned A.P.P., Mr.L.R. Poojari
and considering the guidelines laid down by the Hon’ble Supreme
Court in the case of State
of Bihar & others v. Kamleshwar Prasad Singh & another, AIR
2000 SC 2306 (paras 11 to 14 of the reported judgment),
the application deserves to be
granted.
For
the foregoing reasons, the application succeeds and accordingly it
is allowed. Delay of 1 days caused in filing the above numbed
criminal appeal is condoned. Rule is made absolute.
Office
to place Criminal Appeal No.555/2010 for admission hearing on
23.07.2010.
(RAJESH
H.SHUKLA, J.)
/patil
Top