Gujarat High Court High Court

State vs Khachar on 25 August, 2010

Gujarat High Court
State vs Khachar on 25 August, 2010
Author: Jayant Patel,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4942/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4942 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 473 of 2010
 

To


 

CIVIL
APPLICATION No. 4947 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 478 of 2010
 

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


 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

KHACHAR
VAJSUR DESA & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
MANISHA NARSINGHANI, AGP for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 4, 4.2.2,4.2.3
 
RULE SERVED for Respondent(s) : 4.2.1, 4.3.1, 4.3.2, 4.3.3,
4.3.4, 4.3.5, 4.3.6, 4.3.7, 4.3.8, 4.3.9, 4.3.10,4.3.11
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 25/08/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application is for condonation of delay of 15 days in
preferring First Appeal against judgement and order passed by the
Reference Court which are impugned in the concerned First Appeals.

Heard
Ms.Narsanghani, learned AGP for the applicant and Mr.Vimal Patel
appears for respondent No.4/3. The other respondents are served but
none appears on their behalf.

Considering
the facts and circumstances and in view of the grounds stated in the
application for condonation of delay, sufficient cause is made out.
Hence, delay deserves to be condoned and therefore, condoned.

Applications
allowed to the aforesaid extent. Rule made absolute accordingly.

First
Appeals with Civil Application, if any, to be listed for hearing on
01.09.2010.

(JAYANT
PATEL, J.)

(BANKIM
N. MEHTA, J.)

*bjoy

   

Top