Gujarat High Court High Court

State vs Abrama on 13 May, 2010

Gujarat High Court
State vs Abrama on 13 May, 2010
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1147/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No.1147 of 2010
 

In


 

CRIMINAL
REVISION APPLICATION No.13 of 2010
 

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

STATE
OF GUJARAT & 1 - Applicant(s)
 

Versus
 

ABRAMA
SEVA SAHKARI MANDALI LTD, 

 

THRO'
DINESHBHAI SUKHABHAI - Respondent(s)
 


=================================================== 
Appearance
: 
MR KL PANDYA, APP for Applicant(s)
: 1 - 2. 
RULE NOT RECD BACK for Respondent(s) :
1, 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 


Date
: 13/05/2010 

 


 ORAL
ORDER

By
this application, under Section 5 of the Limitation Act, the
applicants seek condonation of delay of 165 days caused in
preferring Criminal Revision Application No.13 of 2010.

Mr.K.L.Pandya,
learned Assistant Public Prosecutor, has invited the attention of
the Court to the averments made in the memo of application and more
particularly in Paragraph No.3 thereof. Attention is also invited to
the supporting affidavit made by Mr.G.P.Rathod, Under Secretary,
Legal Department, Sachivalaya, Gandhinagar wherein he has explained
in detail as to why there was delay in filing the revision
application.

The
Court has also heard Mr.Saurabh G. Amin, learned advocate for the
respondent. Though rule had been made returnable on 26.02.2010,
there is no affidavit opposing the present application.

In
the aforesaid circumstances, considering the averments made in
Paragraph No.3 of the memo of application as well as the additional
affidavit made by the Under Secretary, sufficient cause is made out
for condoning the delay caused in filing Criminal Revision
Application No.13 of 2010.

In
the circumstances, the application is allowed. The delay caused in
filing Criminal Revision Application No.13 of 2010 is hereby
condoned. Rule is made absolute accordingly with no order as to
costs.

Sd/-

[
H.N.DEVANI, J]

***

Bhavesh*

   

Top