Gujarat High Court Case Information System
Print
CR.MA/2063/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2063 of 2011
In
CRIMINAL
APPEAL No. 261 of 2011
=====================================
RAGHAVBHAI
K BARAIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=====================================
Appearance
:
MR BHAVESH D HAJARE 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
: 24/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed seeking condonation of delay of 787 days in
filing the appeal. The reason for the delay is pleaded to be
financial difficulty and inability to make arrangement of the fund so
as to prefer the appeal.
2.0 Taking
into consideration the contents of the application and the
submissions made by learned advocate Mr. Hajare, who is appointed by
the High Court Legal Services Committee, the matter requires
consideration. Rule. Learned Additional Public
Prosecutor Mr. Raval waives service of process of Rule.
2.1 For
the reasons set out in the application, the same is allowed. Delay
is condoned. Rule is made absolute.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top