Gujarat High Court High Court

Thakore vs State on 7 August, 2008

Gujarat High Court
Thakore vs State on 7 August, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9814/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9814 of 2008
 

In


 

CRIMINAL
APPEAL No. 1998 of 2008
 

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


 

THAKORE
VELAJI AMTHAJI & 2 - Applicants
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
 
Appearance : 
MS
BR RAJPUT for the Applicants. 
MR AJ
DESAI, APP for the
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 07/08/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

1. Rule.

Learned counsel Mr.A.J.Desai waives service of notice of Rule on
behalf of the respondent.

2.
This application has been preferred for condonation of delay of 37
days in preferring Criminal Appeal against the judgement and order
dated 17th April,2008 passed in Sessions Case No.121 of
2007.

3. Heard
learned counsel Ms.Rajput for the applicants and learned Additional
Public Prosecutor Mr.Desai for the respondent.

4.
Looking to the facts and circumstances of the case and the reasons
stated in the memo of the application for condonation of delay,
especially in paras-2 and 3, in our opinion, there are sufficient and
reasonable grounds for condonation of delay. This delay in
preferring Criminal Appeal is therefore, condoned. This application
is allowed. Rule made absolute.

(R.P.DHOLAKIA,J)

(D.N.PATEL,J)

*dipti

   

Top