Gujarat High Court
Dharmishthaben vs Hasmukh on 16 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/4258/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4258 of 2005
In
CRIMINAL
REVISION APPLICATION No. 280 of 2005
=========================================================
DHARMISHTHABEN
K. PATEL - Applicant(s)
Versus
HASMUKH
GOVINDBHAI PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
MS
SADHANA SAGAR for
Applicant.
MR ASHISH D OZA for Respondent no. 1,
Mr. I.M.Pandya
for Respondent no.
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 16/09/2008
ORAL
ORDER
Rule.
Learned A.P.P. Mr. I.M.Pandya waives service on behalf of the
respondent no.2 and Mr. Ashish D.Oza waives service on behalf of the
respondent no.1.
This is
an application for condonation of day of 93 days that has occasioned
in filing Criminal Revision Application no.280 of 2005.
Considering
the averments made in the application paragraph 4 of the application,
I am satisfied that the delay has been satisfactorily explained and
sufficient cause is shown. Hence, the application deserves to be
allowed.
Accordingly,
application is allowed. Delay is condoned. Rule is made absolute.
(M.D.Shah,J.)
lee.
Top