Gujarat High Court
State vs Jyotilal on 12 May, 2010
Gujarat High Court Case Information System Print CR.MA/13842/2009 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 13842 of 2009 In CRIMINAL APPEAL No. 2467 of 2009 ========================================================= STATE OF GUJARAT - FOR & ON BEHALF OF H S PANDYA, FOOD - Applicant(s) Versus JYOTILAL DURGASHANKAR JOSHI SHRI AMBIKA FOOD PRODUCT GRUH - Respondent(s) ========================================================= Appearance : MR DC SEJPAL, APP for Applicant(s) : 1, MR HRIDAY BUCH for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.B.ANTANI Date : 12/05/2010 ORAL ORDER
This
is an application preferred by the State under Section 5 of the
Limitation Act for condonation of delay of 31 days in preferring the
appeal before this Court.
Considering
the averments made in the application and the submissions canvassed
by the learned counsel of both the sides, the delay in my opinion has
been satisfactorily explained. There was no inaction or negligence on
the part of the applicant in prosecuting the remedy before this
Court. Hence, the delay is condoned. Rule is made absolute to the
aforesaid extent.
[H.B.ANTANI,
J.]
mrpandya
Top