Gujarat High Court High Court

Mahesh vs State on 25 November, 2010

Gujarat High Court
Mahesh vs State on 25 November, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11374/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11374 of 2010
 

In


 

CRIMINAL
APPEAL No. 1416 of 2010
 

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


 

MAHESH
ISHWARLAL KANJILAL NAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
MR KP RAVAL, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 05/10/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Rule.

Mr. Raval, learned APP waives notice of Rule.

The
present application is for condonation of delay of 30 days in
preferring appeal against the judgement and order dated 26.05.2010
passed by the learned Sessions Judge for conviction in Sessions Case
No.80/06.

Heard
Mr. Dagli for the applicant and Mr.Raval learned APP for the State.

Considering
the facts and circumstances and in view
of the grounds stated in the application for condonation of delay,
sufficient cause is made out. Hence, delay deserves to be condoned
and therefore, condoned.

Application
allowed to the aforesaid extent. Rule made absolute accordingly.

(JAYANT
PATEL, J.)

(H.B.

ANTANI, J.)

*bjoy

   

Top