Gujarat High Court Case Information System
Print
CR.MA/4297/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4297 of 2005
In
CRIMINAL
APPEAL No. 578 of 2004
=========================================================
STATE
OF GUJARAT - Applicant
Versus
NAROTTAMBHAI
CHAGANLAL THAKKAR & 3 - Respondents
=========================================================
Appearance
:
MR.
M.A. PATEL, LD. APP for
Applicant:
MR DK MODI for Respondents : 1 - 4.
MR MD MODI for
Respondents : 1 - 4.
RULE SERVED for Respondents : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 08/02/2007
ORAL
ORDER
Heard
learned counsels of the parties.
The
Applicant State of Gujarat has preferred this application under
section 5 of the Limitation Act, seeking condonation of 32 days delay
occurred in preferring Criminal Appeal No. 578 of 2004 challenging
the order of acquittal passed by learned CJM, Ahmedabad (Rural) in
Criminal Case no. 23 of 2000, acquitting the respondents of the
charge of committing offence under section 2, 7 and 16 of the
Prevention of Food Adulteration Act, 1954.
This
Court (Coram: H.B. Antani, J) on 27/3/2006 issued rule, which was
made returnable on 20/4/2006. In response to the notice of rule Shri.
D.K. Modi appears for the respondents.
The
counsels were heard. The reasons shown in the memo of application for
delay appears to be genuine. As the delay is explained, same is
required to be condoned and accordingly it is condoned. Rule made
absolute.
[
S.R. BRAHMBHATT, J ]
/vgn
Top