Gujarat High Court High Court

Mir vs State on 31 March, 2011

Gujarat High Court
Mir vs State on 31 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4229/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4229 of 2011
 

In


 

CRIMINAL
APPEAL No. 406 of 2011
 

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

 

MIR
KARIM @ KANO GHUSABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.HARDIK
B SHAH for
Applicant(s) : 1, 
MR KP RAVAL, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 31/03/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present application is filed seeking condonation of delay of 759
days.

Learned
advocate Mr.Hardik Shah for the applicant states that he is assigned
this matter by the Legal Aid Committee. It is mentioned in the
application that after the certified copy was received by the present
convict, the same was handed over to his family so as to make
necessary arrangement for funds and engage an advocate. As the
family could not do that, later on, the applicant decided to avail
the service of the Legal Aid Counsel. In the aforesaid process,
there is delay caused.

Rule.

Learned APP Mr.Raval waives service of notice of rule on behalf of
the respondent State.

For
the contents of the
application, the same is allowed. Delay is condoned. Rule is made
absolute.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top