Gujarat High Court High Court

Chandrakant vs State on 18 July, 2008

Gujarat High Court
Chandrakant vs State on 18 July, 2008
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2398/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC. APPLICATION No.2398 of 2008
 

In


 

CRIMINAL
REVISION APPLICATION No.750 of 2006
 

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


 

CHANDRAKANT
NANABHAI VASAVA - Applicant
 

Versus
 

STATE
OF GUJARAT & ORS. - Respondents
 

==========================================================
Appearance : 
MR
ASHOK N PARMAR for Applicant. 
MR KP RAVAL, APP
for Respondent No.1. 
RULE SERVED for Respondent
Nos.2-3. 
==========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE BANKIM N. MEHTA
		
	

 

Date
: 18/07/2008 

 

 
ORAL
ORDER

The
applicant has preferred this application to condone delay of 183 days
caused in preferring the instant application, which is filed for
restoration of Criminal Revisional Application No.750 of 2006 and to
restore the same to file.

Heard
Mr.Parmar, learned advocate for the applicant and Mr.K.P.Raval,
learned Additional Public Prosecutor for the opponent No.1-State. The
Board indicates that rule is served on the opponent Nos.2 and 3, but
none has appeared.

Having
regard to the oral submissions made by the learned advocate for the
applicant and the averments made in the application, it appears that
as the objection was not removed, the matter stood dismissed for
default. Hence, the present application is filed for restoration, but
there is delay.

Considering
the facts and circumstances of the case, delay is required to be
condoned and the Revision Application is required to be restored to
file.

In
the result, present application is allowed. Delay is condoned and the
Criminal Revision Application is restored. Rule is made absolute
accordingly.

[Bankim
N. Mehta, J.]

Rajendra

   

Top