Gujarat High Court Case Information System Print CR.MA/9805/2010 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 9805 of 2010 In CRIMINAL MISC.APPLICATION No. 9804 of 2010 In CRIMINAL APPEAL No. 1426 of 2010 ========================================================= STATE OF GUJARAT - Applicant(s) Versus JASHVANTSINH RAYSINH KOTHIYA - Respondent(s) ========================================================= Appearance : MR. LB DABHI, ADDL. PUBLIC PROSECUTOR for Applicant(s) : 1, RULE SERVED BY DS for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE BANKIM.N.MEHTA Date : 14/02/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Having
heard Mr. LB Dabhi, learned APP for the applicant – State of
Gujarat and on perusal of the averments made in the application,
which have remained uncontroverted, it is seen that the applicant
has sufficiently explained delay of 1617 days caused in filing the
above numbered criminal appeal.
2. Since
the applicant has shown sufficient cause for not filing the appeal in
time, we deem it expedient to condone the delay, as prayed for, by
allowing this application.
3. For
the foregoing reasons, the application succeeds and it is accordingly
allowed. Delay of 1617 days in filing the above numbered criminal
appeal, is hereby condoned. Rule is made absolute accordingly.
(A.M.KAPADIA, J.)
(BANKIM.N.MEHTA, J.)
shekhar/-
Top