Gujarat High Court High Court

Hanjar vs State on 11 January, 2010

Gujarat High Court
Hanjar vs State on 11 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/61/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 61 of 2010
 

In


 

MISC.CIVIL
APPLICATION No. 3281 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 7169 of 2004
 

With


 

CIVIL
APPLICATION No. 143 of 2010
 

In
LETTERS PATENT APPEAL No. 61 of 2010
 

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


 

HANJAR
CINEMA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=============================================
 
Appearance : 
MR
MB GANDHI for Appellant(s) : 1,MR CHINMAY M GANDHI for Appellant(s) :
1, 
MS TRUSHA PATEL ASST GOVERNMENT PLEADER for Respondent(s) :
1, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/01/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Special
Civil Application No.7169 of 2004 was dismissed for default for non
prosecution on 15.12.2009. The petitioner-appellant preferred Misc.
Civil Application for restoration of the said Special Civil
Application. But the learned Single Judge by the impugned order dated
21.12.2009 dismissed the same on the ground that no case is made out
to recall the said order.

We
have heard learned counsel appearing for the appellant and the State.
We have noticed that Special Civil Application was preferred in
2004, and after more than five years the case was taken up, and it
was dismissed on 15.12.2009 for non appearance of Counsel. There was
no fault on the part of the appellant-petitioner, who was pursuing
the matter for more than five years, which could not be taken up
because of pendency of large number of cases before this Court. In
this background, we are of the opinion that the learned Single Judge
should have allowed restoration application.

We,
accordingly, set aside the order dated 21.12.2009 passed in M.C.A.
for restoration No.3281 of 2009, as also the order dated 15.12.2009
passed in Special Civil Application No.7169 of 2004. Consequently,
Special Civil Application No.7169 of 2004 stands restored to its
original file. Let it be listed before appropriate Bench on
25.01.2010.

Letters
Patent Appeal and Civil Application both stand allowed with aforesaid
observations. No costs.

(S.

J. MUKHOPADHAYA, C.J. )

(ANANT
S. DAVE, J. )

kailash

   

Top