Gujarat High Court High Court

Rajubhai vs State on 6 August, 2008

Gujarat High Court
Rajubhai vs State on 6 August, 2008
Author: A.L.Dave,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/570220/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5702 of 2008
 

In


 

CRIMINAL
APPEAL No. 1473 of 2008
 

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


 

RAJUBHAI
KEVALBHAI TADAVI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
THROUGH
JAIL for Applicant(s) : 1,MS CHETNABEN JOSHI for
Applicant  
MS ARCHANA RAWAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 06/08/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule.

Ms.Archana Rawal, learned Additional Public Prosecutor, waives
service of notice of Rule on behalf of the respondent.

This
is an application preferred by the applicant-convict prisoner through
Jail for condonation of delay of 1362 days caused in preferring the
Criminal Appeal.

Heard
Ms.Archana Rawal, learned Additional Public Prosecutor for the
respondent-State.

In
view of the averments made in the application, it cannot be said that
the delay of 1362 days has remained totally unexplained. Therefore,
we are of the view that the delay caused in filing the Appeal
deserves to be condoned. Accordingly, the application is allowed.
Delay is condoned. Rule is made absolute. No costs.

(A.L.Dave,
J.)

(Smt.Abhilasha Kumari, J.)

(sunil)

   

Top