Gujarat High Court High Court

P vs State on 5 February, 2010

Gujarat High Court
P vs State on 5 February, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1115/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1115 of 2010
 

In


 

CRIMINAL
APPEAL No. 207 of 2010
 

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

 

P
RAGHUNATH S/O GORIAYAREDDY TELUGU - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRATIK B BAROT for
Applicant(s) : 1, 
MR LR PUJARI, APP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

				Date
: 05/02/2010 

 

ORAL
ORDER

Rule.

Learned APP Mr.Pujari waives service of rule on behalf of
respondent-State.

This
application is filed under Sec.5 of the Limitation Act, 1963 for
condoning the delay of 31 days caused in filing the main criminal
appeal against the judgment and order dated 4.11.2009 passed by the
learned Sessions Judge, convicting the applicant for the offence
punishable under Sec.20-b-ii-B of the NDPS Act and he has been
sentenced to suffer rigorous imprisonment of five years with a fine
of Rs.25,000/-, in default to further undergo simple imprisonment of
one year.

Taking
into consideration the averments made in the application, the
application deserves to be allowed and it is hereby allowed. The
delay caused in filing the appeal is condoned. Rule is made absolute
accordingly.

(M.D.Shah, J.)

Sreeram.

   

Top