Gujarat High Court Case Information System
Print
CR.MA/989/1996 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 989 of 1996
In
CRIMINAL
REVISION APPLICATION No. 290 of 1995
=========================================================
DAYABHAI
KALUBHAI SOLANKI - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
HARESH J TRIVEDI for
Applicant(s) : 1,
Mr
LR Pujari, Addl.PUBLIC
PROSECUTOR for
Respondent(s) : 1,
NOTICE
SERVED for
Respondent(s) : 2
- 5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/09/2008
ORAL
ORDER
When
the matter was called out, neither learned advocate for the applicant
was present nor anybody was present on behalf of the respondent.
This
is an application filed under section 5 of the Limitation Act, 1963
for condoning the delay of 8 days caused in preferring Revision
Application No.290 of 1995 against the order of Learned Chief
Meropolitan Magistrate, Ahmedabad, in Criminal Case No.701 of 1990
for offences punishable under section 39 of the Air (Prevention &
Control of Pollution) Act.
Taking
into consideration the averments made in paras 2 and 3 of this
application, the application is allowed. The delay of 8 days caused
in preferring the Revision Application is condoned. Rule is made
absolute.
[M.D.
SHAH, J.]
msp
Top