Gujarat High Court High Court

State vs Ghudji on 29 April, 2010

Gujarat High Court
State vs Ghudji on 29 April, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13211/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13211 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 13210 of 2009
 

In
CRIMINAL APPEAL No. 2337 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

GHUDJI
VASANSINGH DARBAR & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LR PUJARI Ld. APP for Applicant(s) : 1, 
MR VIJAY H NANGESH for
Respondent(s) : 1 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 29/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application is preferred for condonation of delay of 125 days
in preferring the appeal against the judgment and order dated
3.3.2009 passed by the learned Addl. Sessions Judge in Special
(Atrocity) Case No. 8/2008.

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

(JAYANT
PATEL, J.) (Z.K. SAIYED, J.)

mandora/

   

Top