Gujarat High Court Case Information System
Print
CR.MA/12782/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12782 of 2010
In
CRIMINAL
APPEAL No. 1611 of 2010
=========================================================
MUKESH
@ TINO VADILAL MOCHI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR.MRUDUL
M BAROT for
Applicant(s) : 1,
MR LR PUJARI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 26/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule.
Mr.Pujari, learned APP waives service of notice of Rule.
The
present application has been preferred by the applicant –
convict for condonation of delay of 178 days in preferring the
appeal against the judgement and order dated 10.1.2010 for
conviction passed by the learned Sessions Judge in Sessions Case
No.300/2007.
Considering
the facts and circumstances and in view of the grounds mentioned in
the application for condonation of delay and more particularly that
the applicant is in jail, delay deserves to be condoned and,
therefore, condoned.
The
application is allowed to the aforesaid extent. Rule made absolute
accordingly.
(Jayant
Patel, J.)
(H.
B. Antani, J.)
vinod
Top