Gujarat High Court High Court

State vs Haji on 30 June, 2008

Gujarat High Court
State vs Haji on 30 June, 2008
Bench: S.R.Brahmbhatt
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/15351/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15351 of 2007
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 137 of 2007
 

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

 

STATE
OF GUJARAT THRO' - Petitioner(s)
 

Versus
 

HAJI
MUSAFARKHANA DEESA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1, 
MR MI MERCHANT for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 30/06/2008 

 

 
 
ORAL
ORDER

Rule.

Heard learned advocates for the parties. In view of the averments
made in the application and looking to the fact that no affidavit has
been filed controverting the averments, the delay of 22 days caused
in filing the second appeal is required to be condoned. Accordingly,
delay is condoned. Civil application stands allowed accordingly.
Second appeal may come up for hearing in due course. Rule is made
absolute accordingly.

(S.R.BRAHMBHATT,
J.)

Divya//