Gujarat High Court High Court

Vasantkumar vs State on 23 June, 2009

Gujarat High Court
Vasantkumar vs State on 23 June, 2009
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/957920/2008	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9579 of 2008
 

In


 

CRIMINAL
APPEAL No. 841 of 2008
 

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

 

VASANTKUMAR
KESHAVLAL PANCHAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
HL
PATEL ADVOCATES for
Applicant(s) : 1, 
MR LR POOJARI ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR MA KHARADI for Respondent(s) : 2 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 23/06/2009 

 

ORAL
ORDER

Delay
of 145 days in filing the criminal appeal with application for leave
to appeal is satisfactorily explained by uncontroverted averments on
oath to the effect that the applicant was pursuing other remedy and
additional time was consumed in preparing and filing the present
proceedings. Therefore, the application is allowed and Rule is made
absolute with no order as to costs.

Criminal
Appeal No.841 of 2008 shall be listed for admission hearing on
30.06.2009 as suggested by learned counsel.

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top