Gujarat High Court High Court

State vs Chandubhai on 15 September, 2010

Gujarat High Court
State vs Chandubhai on 15 September, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3674/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3674 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 3673 of 2010
 

In
CRIMINAL APPEAL No. 587 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

CHANDUBHAI
MANGABHAI RATHVA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAULIK G NANAVATI, ADDL. PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
RULE SERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

 
 


 

Date
: 15/09/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application is for condonation of delay of 124 days in
preferring the Appeal against the judgment and the order of acquittal
dated 31.7.2009 passed by the learned Special Judge in Special
[Electricity] Case No. 91 of 2004.

The
respondent is served, but none appears on his behalf.

Considering
the facts and circumstances and the grounds stated in the application
for condonation of delay, sufficient cause is made out. Hence, delay
deserves to be condoned, therefore, condoned. Rule is made absolute.
The application is disposed of accordingly.

[JAYANT
PATEL, J.]

[H.B.

ANTANI, J.]

pirzada/-

   

Top