Gujarat High Court High Court

Samirkhan vs State on 15 November, 2011

Gujarat High Court
Samirkhan vs State on 15 November, 2011
Author: A.L.Dave, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/414120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4141 of 2008
 

In
CRIMINAL APPEAL No. 1267 of 2008
 

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

SAMIRKHAN
HAMIDKHAN PATHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
VIREN G DAVE for Applicant(s) : 1, 
MR
UR BHATT, APP for Respondent(s) :
1, 
=========================================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 04/09/2008 

 

ORAL
ORDER

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

Rule,
Mr.Bhatt, learned APP waives service of notice of Rule on behalf of
respondent.

This
is an application for condonation of delay of 296 days caused in
preferring the Criminal Appeal.

Heard
learned advocate Mr.Dave for the applicant.

In
view of the averments made in the application, it cannot be said that
the delay of 296 days 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.

(A.L.DAVE,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top