Gujarat High Court High Court

Thakor vs State on 10 October, 2008

Gujarat High Court
Thakor vs State on 10 October, 2008
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/10954/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10954 of 2008
 

In


 

CRIMINAL
APPEAL No. 2203 of 2008
 

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

 

THAKOR
VINUJI DAYAJI - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant. 
MR UR BHATT APP,
for
Respondent. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 10/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule.

Learned A.P.P. Mr.U.R.Bhatt waives service of notice of rule on
behalf of the State.

2. This
is an application for condonation of delay of 49 days caused in
preferring the appeal.

3. Heard
learned advocate Mr.Dagli for the applicant and learned A.P.P.
Mr.Bhatt for the State.

4. In
view of the averments made in the application, it cannot be said that
the delay has remained totally unexplained. Therefore, we are of the
view that the delay caused in filing the appeal deserves to be
condoned. Accordingly, the application is allowed. Delay is condoned.
Rule is made absolute.

[A.L.Dave,J.]
[J.C.Upadhyaya,J.]

   

Top