Gujarat High Court
Sherkhan vs State on 20 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/10329/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10329 of 2010
In
CRIMINAL
APPEAL No. 1525 of 2010
=========================================================
SHERKHAN
SAMSHERKHAN PATHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
SADHANA SAGAR for
Applicant.
MS CM SHAH, ADDL.PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 01/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
This
is an application for condonation of delay of 1424 days caused in
preferring the appeal.
2. Heard
learned advocate Ms Sadhana Sagar for the applicant and learned
A.P.P. Mr.Bhatt for the State.
3. In
view of the averments made in the application, it cannot be said that
the delay 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.
[A.L.Dave,J.]
[K.M.Thaker,J.]
(patel)
Top