Gujarat High Court High Court

Jagrutiben vs State on 3 September, 2010

Gujarat High Court
Jagrutiben vs State on 3 September, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7590/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7590 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1453 of 2010
 

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

 

JAGRUTIBEN
KANAKSINH CHAVDA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIVYESH A JOSHI for
Petitioner(s) : 1, 
MS MANISHA LAVKUMAR SHAH, AGP  for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 03/09/2010 

 

 
 
ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE
A.L.DAVE)

This
is an application for condonation of delay of 46 days caused in
preferring the appeal.

Heard
learned advocate Mr.Divyesh Joshi Pandya for the applicant and
learned AGP Ms.Manisha Lavkumar Shah for the respondent-State.

In
view of the averments made in the application, it cannot be said that
the delay has remained totally unexplained. Therefore, we are of the
view that the delay caused in filing the appeal deserves to be
condoned. Accordingly, the application is allowed. The delay caused
in preferring the appeal is condoned. Rule is made absolute. No
order as to costs.

(
A.L. Dave, J. ) ( B.N. Mehta, J. )

syed/

   

Top