Gujarat High Court
State vs Jayantibhai on 26 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/7729/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7729 of 2010
In
CRIMINAL
MISC.APPLICATION No. 7728 of 2010
In
CRIMINAL APPEAL No. 1157 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
JAYANTIBHAI
LAXMANBHAI DABHI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AJ DESAI APP for Applicant(s) : 1,
MR AMIT N CHAUDHARY for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 26/11/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule.
Learned advocate Mr.Amit Chaudhary waives service of notice of Rule
for respondents.
This
is an application for condonation of delay of 320 days caused in
filing the appeal.
Heard
learned APP Mr.Desai for the applicant and learned advocate Mr.Amit
Chaudhary for respondents.
Considering
the contents of the application, it cannot be said that the delay
caused in filing the appeal has remained totally unexplained.
Therefore, we are of the view that the delay caused in filing the
appeal deserves to be condoned. Accordingly, this application is
allowed. Delay is condoned. Rule is made absolute.
(A.L.Dave,
J.)
Sreeram. (V.M.Sahai,
J.)
Top