Gujarat High Court High Court

Sukhdevsinh vs State on 7 October, 2010

Gujarat High Court
Sukhdevsinh vs State on 7 October, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7217/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7217 of 2010
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 101 of 2010
 

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

SUKHDEVSINH
MANGALSINH VALA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MS
AMRITA AJMERA for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 3, 
MR HS
MUNSHAW for Respondent(s) : 2,
4, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 07/10/2010 

 

 
 
ORAL
ORDER

Learned
advocate for the parties are absent. Having regard to the averments
made in the application which have not been controverted by filing
affidavit in reply, the applicant has shown sufficient grounds to
condone delay.

In
view of above, this application is allowed. Delay of 702 days caused
in filing Second Appeal is condoned. Rule is made absolute with no
order as to costs.

(B.N.

Mehta, J.)

mary//

   

Top