Gujarat High Court High Court

================================================= vs ================================================= on 16 September, 2008

Gujarat High Court
================================================= vs ================================================= on 16 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/771920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7719 of 2008
 

In


 

CRIMINAL
APPEAL No. 1759 of 2008
 

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


 

STATE
OF GUJARAT
 

Versus
 

JAMAN
UKABHAI PARMAR
 

=================================================
 Appearance : 
MR
PD BHATE, ADDITIONAL PUBLIC PROSECUTOR for the
Applicant 
=================================================  

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 


 

Date
: 16/09/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The present
application is filed seeking condonation of delay of 11 days caused
in filing the above referred Criminal Appeal.

Rule was issued on
12.08.2008 returnable today, i.e. 16.09.2008. It is reported that
the respondent is served. No appearance is caused on behalf of the
respondent.

For the facts set out
in paragraph Nos.2, 3, 4 and 5 of the application, the application is
allowed. Delay is condoned. Rule is made absolute.

(Ravi
R.Tripathi, J.)

(K.M.Thaker,
J.)

*Shitole

   

Top