Gujarat High Court Case Information System
Print
CR.MA/4939/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4939 of 2008
In
CRIMINAL
APPEAL No. 1374 of 2008
=================================================
STATE
OF GUJARAT - Applicant
Versus
HAJA
RAJA ODEDARA & 4 - Respondents
=================================================
Appearance :
MS MITA
PANCHAL, LD. APP for Applicant :
MR AJ
SHASTRI for Respondent : 1,
MR ZUBIN F BHARDA for Respondents : 2
- 3.
MR VC VAGHELA for Respondents : 4 -
5.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 02/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Applicant
state has preferred this application for condonation of 11days
delay occurred in preferring Criminal Appeal No. 1374 of 2008.
Heard
learned APP for the applicant and learned advocates appearing for the
opponents. The reason for the delay occurred in preferring the
appeal is explained in the application. Considering the facts stated
in the application, same deserved to be granted. The delay caused in
preferring the appeal is accordingly condoned. Rule made absolute.
[
BHAGWATI PRASAD, J ]
/vgn
[ S.R.
BRAHMBHATT, J ]
Top