Gujarat High Court High Court

Mansukhbhai vs State on 28 August, 2008

Gujarat High Court
Mansukhbhai vs State on 28 August, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11195/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11195 of 2008
 

In


 

CRIMINAL
APPEAL No. 2253 of 2008
 

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


 

MANSUKHBHAI
P KAVA - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
 
Appearance : 
MR
VIVEK N MAPARA for the Applicant. 
MR
AJ DESAI, APP for the
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 28/08/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

1. Rule.

Learned Additional Public Prosecutor Mr.Desai waives service of
notice of Rule on behalf of the respondent.

2.
This application has been preferred for condonation of delay of 122
days in preferring Criminal Appeal against the judgement and order
dated 27th February,2008 passed in Sessions Case No.108 of
2006.

3. Heard
learned counsel for the applicant and learned Additional Public
Prosecutor Mr.Desai for the respondent.

4.
Looking to the facts and circumstances of the case and the reasons
stated in the memo of the application for condonation of delay,
especially in paras-3, 4 and 5, in our opinion, there are sufficient
and reasonable grounds for condonation of delay. This delay in
preferring Criminal Appeal is therefore, condoned. This application
is allowed. Rule made absolute.

(R.P.DHOLAKIA,J)

(D.N.PATEL,J)

*dipti

   

Top