Gujarat High Court High Court

====================================== vs M/S Thakkar Assoc. For on 27 December, 2010

Gujarat High Court
====================================== vs M/S Thakkar Assoc. For on 27 December, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1074920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10749 of 2008
 

In


 

CRIMINAL
MISC.APPLICATION No. 10748 of 2008
 

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

MALAVKUMAR
ARUNBHAI PATEL 

 

Versus
 

ALPESH
ALIAS CHAKO NAVINCHAND PATEL AND ANOTHER
 

====================================== 
Appearance
: 
MS AVANI S MEHTA for
Applicant. 
M/S THAKKAR ASSOC. for Respondent No.1. 
MR LR
PUJARI, APP for Respondent
No.2. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 23/06/2009 

 

ORAL
ORDER

After
issuance of Rule on 17.12.2008, M/s. Thakkar Associates have appeared
for respondent no.1 and hearing has been adjourned five times. The
applicant has sought condonation of delay of 99 days in filing the
appeal with application for leave to appeal. According to the
uncontroverted averment on oath, the applicant was not aware about
impugned judgment dated 5.3.2008 and as soon as he came to know about
it on 23.7.2008, he had applied for certified copy thereof. Thus,
there was no negligence or indolence on his part. Having heard
learned APP, who was present and learned counsel for the applicant,
delay appears to have been satisfactorily explained, and hence, the
application is allowed. Rule is made absolute with no order as to
costs.

(D.H.Waghela,
J.)

*malek

   

Top