Gujarat High Court High Court

Dudhiben vs State on 18 July, 2011

Gujarat High Court
Dudhiben vs State on 18 July, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10630/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10630 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 6205 of 2009
 

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

 

DUDHIBEN
DHANJIBHAI PARMAR, MOTHER OF DHANJIBHAI PARMAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.MRUDUL
M BAROT for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 3, 5,7 -
8. 
DELETED for Respondent(s) : 4, 
UNSERVED-EXPIRED (R) for
Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 18/07/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Leave
to correct the prayer as First Appeal instead of Criminal Revision
Application.

Mr.Barot,
learned counsel, states that respondent No.6 has expired and he
tendered death certificate. He further states that there is no legal
heir of respondent No.6 since he was unmarried and the applicant –
appellant is the mother of respondent No.6 and he seeks permission to
delete respondent No.6. Permission is granted.

Present
application is for condonation of delay of 31 days in preferring
appeal against the judgment and decree of the trial Court which is
impugned in the First Appeal.

The
main contesting respondent Nos.1 to 3, 5, 7 and 8 are served.

Considering
the facts and circumstances and the grounds stated in the application
for condonation of delay, sufficient cause is made out. Hence, the
delay deserves to be condoned. Therefore condoned. The application
is allowed to the aforesaid extent. Rule is made absolute.

(JAYANT
PATEL,J)

(R.M.CHHAYA,J)

pathan

   

Top