Gujarat High Court
State vs Kesuji on 27 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/12832/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12832 of 2009
In
CRIMINAL
MISC.APPLICATION No. 12831 of 2009
In
CRIMINAL APPEAL No. 2203 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
KESUJI
GHEMARJI THAKORE - Respondent(s)
=========================================================
Appearance
:
MR
DABHI Ld. APP for Applicant(s) : 1,
RULE NOT RECD BACK for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 27/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is preferred for condonation of delay of 2 days
in preferring the appeal against the judgment and order dated
6.6.2009 passed by the learned Special Judge in Special (Atrocity)
Case No. 158/2007.
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