Gujarat High Court High Court

Lalabhai vs State on 1 February, 2010

Gujarat High Court
Lalabhai vs State on 1 February, 2010
Author: A.L.Dave,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/423/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 423 of 2010
 

In


 

CRIMINAL
APPEAL No. 2270 of 2009
 

 
 
=========================================


 

LALABHAI
SADANANDBHAI VIDHAYE (MARATHI) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR ASHISH M
DAGLI for
Applicant(s) : 1, 
MR MAULIK G NANAVATI, ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

                               and
		
	
	 
		 
		 
			 

HONOURABLE
			MS. JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 01/02/2010 

 

 
ORAL
ORDER

(Per :

HONOURABLE MR. JUSTICE A.L.DAVE)

1. Rule.

Learned Additional Public Prosecutor Mr. Maulik G. Nanavati waives
service of rule on behalf of the respondent State of Gujarat.

2. This
is an application for condonation of delay of 9 days which is caused
in filing the appeal.

3. Heard
learned advocate Mr. Ashish Dagli for the applicant and learned
Additional Public Prosecutor. In view of the averments made in the
application, it cannot be said that the delay has remained totally
unexplained. Therefore, we are of the view that the delay caused in
filing the appeal deserves to be condoned. Accordingly, the
application is allowed. The delay is condoned. Rule is made
absolute. No cost.

(
A.L. Dave, J. )

(
Harsha Devani, J. )

hki

   

Top