Gujarat High Court High Court

Shri vs State on 8 July, 2008

Gujarat High Court
Shri vs State on 8 July, 2008
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1046/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1046 of 2006
 

In


 

CRIMINAL
REVISION APPLICATION No. 55 of 2006
 

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

 

SHRI
VIMUKTI JATI KALYAN MANDAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 10 - Respondent(s)
 

=========================================================
 
Appearance
: 
HL
PATEL ADVOCATES for
Applicant(s) : 1, 
MR KP RAVAL app  for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2 -
11. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

			Date
: 08/07/2008 

 

 
 
ORAL
ORDER

:

1. The
applicant has preferred this application to condone delay of 10
days caused in filing Criminal Revision Application No. 55 of 2006.

2. The
applicant lodged compliant in the Court of learned J.M.F.C.,
Khedabrahma against the opponents No.2 to 11. Learned Magistrate
dismissed the complaint by his order dated 15-10-2005. Being
aggrieved by the said decision, the applicant preferred Criminal
Revision Application No. 55 of 2006. But there is delay in filing of
the proceedings. Therefore, this application to condone delay has
been filed.

3. I
have heard learned advocate Mr. Dhaval Vakil for the applicant and
learned A.P.P. Mr. K.C. Shah, for opponent No.1 State, at length and
in great detail. The Board indicates that notice of Rule is served to
respondents No.2 to 11, but none appears.

4. Having
regard to the oral submissions and the averments made in the
application, it appears that there is no inaction or negligence on
the part of the applicants in preferring the proceedings. Delay is
caused in following the administrative procedure. Therefore, delay
cannot be attributed to the applicant. The applicant has shown
sufficient grounds for condonation of delay. Hence, this application
is required to be allowed.

5. In
the result, this application is allowed and delay of 10 days caused
in preferring Criminal Revision Application No. 55 of 2006 is
condoned. Rule is made absolute.

(Bankim
N. Mehta,J.)

/JVSatwara/

   

Top