Gujarat High Court High Court

Parakhbhai vs State on 7 October, 2010

Gujarat High Court
Parakhbhai vs State on 7 October, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11393/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11393 of 2010
 

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

PARAKHBHAI
MAFABHAI VAGHRI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

===================================== 
Appearance
: 
MR SHALIN MEHTA with MS VIRAJ S
FOZDAR for Petitioner(s) : 1, 
MS MANISHA
NARSINGHANI, AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 07/10/2010 

 

 
ORAL
ORDER

1.0 This
petition is not pressed for any of the prayers made in the petition
by learned advocate for the petitioner with a view to prefer an
appeal contemplated under Section 6-B, sub-section (3) of the Bombay
Home Guards Act, 1947, which is a statutory remedy available to the
petitioner.

2.0 Learned
advocate Mr. Mehta for the petitioner states that the petitioner
would make an application for condonation of delay, if required, and
such an application if filed, may be decided by the authority
concerned on its own merits. The authority concerned shall take an
appropriate decision in the appeal filed under Section 6-B,
sub-section (3) of the Bombay Home Guards Act, 1947 in case there is
no delay and in case there is delay and if the same is deemed fit to
be condoned.

3.0 Learned
Assistant Government Pleader raises no objection.

4.0 The
petition is disposed of as withdrawn with liberty to the petitioner
to avail of statutory remedy as contemplated under Section 6-B(3) of
the Bombay Home Guards Act, 1947.

4.1 Direct
service is permitted.

[
Ravi R. Tripathi, J. ]

hiren

   

Top