Gujarat High Court
====================================== vs Mr on 3 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/14467/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14467 of 2007
In
CRIMINAL
APPEAL No. 1389 of 2007
======================================
MANAHARBHAI
AMBALAL ROHIT AND ANOTHER
Versus
STATE
OF GUJARAT
======================================
Appearance
:
THROUGH JAIL for Applicants.
MR
HL JANI, APP for Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Rule.
Mr.H.L.Jani, learned A.P.P. waives service of Rule for the opponent.
By
way of this application, both the accused prayed for condonation of
delay of 345 days caused in filing the Criminal Appeal.
In
view of the averments made in the application and having heard the
learned counsel for the parties, we find that sufficient cause is
shown for the delay in filing the appeal. Hence, the application is
allowed and the delay is condoned. Rule is made absolute.
(R.P.DHOLAKIA,
J.) (K.S.JHAVERI, J.)
/malek
Top