Gujarat High Court Case Information System
Print
CR.MA/13581/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13581 of 2009
In
CRIMINAL
MISC.APPLICATION No. 13580 of 2009
In
CRIMINAL
APPEAL No. 2417 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
KESARISINH
ZINABHAI VAGHELA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
KP RAVAL, APP for Applicant(s) : 1,
MR KIRTIDEV R DAVE for
Respondent(s) : 1 - 4.
MR RAHUL K DAVE for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 06/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for condonation of delay of 25 days in
preferring the appeal against the judgement and order dated
16.7.2009 passed by the learned Special Judge in Special Atrocity
Case No.8/2009.
Heard
Mr.Raval, learned APP for the State and Mr.K.R. Dave, learned
Counsel has filed his appearance for the respondents.
Considering
the facts and circumstances and the grounds mentioned in the
application for condonation of delay, sufficient cause is made out.
Hence, delay deserves to be condoned and, therefore, condoned.
The
application is disposed of. Rule made absolute accordingly.
(Jayant
Patel, J.)
6.5.2010 (Z.
K. Saiyed, J.)
vinod
Top