Gujarat High Court High Court

Godadji vs State on 6 May, 2010

Gujarat High Court
Godadji vs State on 6 May, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1668/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1668 of 2010
 

In


 

LETTERS
PATENT APPEAL (ST. NUMBER) No. 266 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 8155 of 2008
 

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


 

GODADJI
JAGAJI THAKORE & 4 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT, THRO' SECRETARY, & 3 - Respondent(s)
 

====================================== 
Appearance
: 
MR PB GOSWAMI for Petitioner(s)
: 1 - 5. 
MS MOXA THAKKER, AGP for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2 -
4. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 06/05/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Although the delay of 476 days is inordinate and the reasons given to
explain the delay are vague, it appears to be necessary and in the
interest of justice to grant opportunity to the appellants for
hearing of their appeal on merits, in view of the uncontroverted
statements on oath that the appellants are belonging to very poor and
illiterate families and delay is caused thereby. Therefore, the
application is allowed and rule is made absolute with no order as to
costs.

(D.H.WAGHELA,J.)
(M.D.SHAH,J.)

radhan

   

Top