Gujarat High Court High Court

State vs Rakeshbhai on 7 April, 2010

Gujarat High Court
State vs Rakeshbhai on 7 April, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12827/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12827 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 12826 of 2009
 

In
CRIMINAL APPEAL No. 2199 of 2009
 

 
=========================================================

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

RAKESHBHAI
DHIRUBHAI MAKWANA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KP RAVAL, APP for Applicant(s) : 1, 
RULE SERVED for Respondent(s)
: 1 - 3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 07/04/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Present
application is filed for condonation of delay of 09 days in
preferring the Appeal against the Judgment and order of acquittal
dated 15.7.2009 passed by the learned Additional Sessions Judge,
Ahmedabad, in Sessions Case No.09 of 2006.

We
have heard learned APP Mr. Raval for the State. The respondents are
served, but, they have choose not to appear.

Considering
the facts and circumstances of the case and the grounds mentioned in
the application, sufficient cause is made out. Hence, delay deserves
to be condoned, therefore, condoned.

Application
is allowed. Rule is made absolute accordingly.

(JAYANT
PATEL,J.)

(Z.K.SAIYED,
J.)

sas

   

Top