Gujarat High Court High Court

Mukeshkumar vs Arunaben on 11 July, 2011

Gujarat High Court
Mukeshkumar vs Arunaben on 11 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5904/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5904 of 2011
 

In


 

CRIMINAL
REVISION APPLICATION No. 223 of 2011
 

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

MUKESHKUMAR
PRANLAL VAKHARIA - Applicant(s)
 

Versus
 

ARUNABEN
MUKESHBHAI VAKHARIA & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR MK
VAKHARIA for
Applicant(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
MR LR
POOJARI, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 11/07/2011 

 

ORAL
ORDER

Though
served, nobody appears for respondent no.1.

Present
application is filed by the applicant to condone delay caused in
filing criminal revision application.

Taking
into consideration averments made in the application and same has not
been controverted by the other side by filing an affidavit and also
in view of principles governing the discretionary power under section
5 of the Limitation Act, I am of the view that sufficient cause has
been stated for not filing the criminal revision application in time
and hence, delay caused in filing the criminal revision application
is to be condoned and application is required to be allowed.

For
the reasons stated above, application is allowed. Delay caused in
filing criminal revision application is condoned. Rule is made
absolute.

[M.D.Shah,
J.]

satish

   

Top