Gujarat High Court Case Information System
Print
CR.MA/13024/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13024 of 2009
In
CRIMINAL
MISC.APPLICATION No. 13023 of 2009
In
CRIMINAL APPEAL No. 2248 of 2009
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
KUNVARJI
NATHAJI THAKARDA - Respondent(s)
=========================================================
Appearance
:
PMR
LB DABHI, LD. ADDL. PUBLIC PROSECUTOR
for
Applicant(s) : 1,
RULE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for condonation of delay of 34 days in
preferring appeal against the order of acquittal vide the judgment
and order dated 20th June 2009 passed by the learned
Sessions Judge in Sessions Case No.51 of 2009.
The
respondent is served, but nobody has appeared on his behalf.
Considering
the facts and circumstances and in view of the grounds in
application, sufficient cause is shown to condone the delay. Hence,
delay deserves to be condoned and, therefore, condoned. The present
application is disposed of accordingly. Rule is made absolute.
(Jayant
Patel, J)
(Z.
K. Saiyed, J)
Anup
Top