Gujarat High Court High Court

Babubhai vs State on 10 October, 2011

Gujarat High Court
Babubhai vs State on 10 October, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3672/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3672 of 2011
 

In


 

CROSS
OBJECTION (STAMP NUMBER) No. 202 of 2010
 

In


 

FIRST
APPEAL No. 311 of 2009
 

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

 

BABUBHAI
LALJIBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NITIN M AMIN for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
MR NEERAJ SONI, AGP
for Respondent(s) : 1 &
2 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 10/10/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Rule.

Mr.Soni, learned AGP waives service of notice of Rule for
respondents No.1 and 2.

The
present application is for condonation of delay of 630 days in
preferring the cross objection in First Appeal No.311 of 2009.

We
have heard Mr.Amin, learned Counsel for the applicants and Mr.Soni,
learned AGP for the respondents No.1 and 2.

Considering
the facts and circumstances, as the First Appeal is already
admitted, and in view the grounds mentioned in the application for
condonation of delay, sufficient cause is made out. Hence, delay
deserves to be condoned and, therefore, condoned.

The
application is disposed of. Rule made absolute accordingly.

(Jayant Patel, J.)

(R. M. Chhaya, J.)

vinod

   

Top