Gujarat High Court High Court

State vs Anilbhai on 16 March, 2010

Gujarat High Court
State vs Anilbhai on 16 March, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1726/2010	 2/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1726 of 2010
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2492 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 64 of 2009
 

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

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

ANILBHAI
NATWARLAL DARJI & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
JIRGA JHAVERI, AGP for
Petitioner(s) : 1, 
MRS SANGEETA N PAHWA for Respondent(s) : 1 -
6. 
- for Respondent(s) : 7 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 16/03/2010 

 

 
 
ORAL
ORDER

Rule.

Learned advocate Ms. Vinita Vinayak appearing on behalf of learned
advocate Mrs. Sangita Pahwa waives service of notice of rule on
behalf of respondent nos.1 to 6.

Present
Civil Application under Section-5 of the Limitation Act has been
taken out seeking condonation of delay of 128 days in preferring the
Misc. Civil Application with a request to review/recall or modify an
earlier order dated 2/5/2009 passed in Special Civil Application
No.64 of 2009.

Learned
advocate Ms. Vinita Vinayak with learned advocate Mrs. Sangita Pahwa
have appeared on advance notice for respondent nos.1 to 6 and have
stated that the said respondents have no objection if the delay in
preferring the Misc. Civil Application is condoned.

So
far as respondent nos.7 and 8 are concerned, it is stated by learned
AGP Ms. Jirga Jhaveri that as per details placed on record by the
concerned officer in the application for review, the respondent no.7
establishment has been closed down and respondent no.8 establishment
is transferred/shifted to West Bengal and the address of respondent
no.8 establishment of West Bengal is not available with the office of
the Government Pleader.

Subject
to the objections, if any, from the side of respondent no.7 and/or
respondent no.8, the delay caused in preferring the application is
condoned in view of the consent given by learned advocate for
respondent nos.1 to 6.

If
this Court entertains application for review, after hearing the
application, then in that event it would be open to the respondent
no.7 and/or respondent no.8 to raise objections against the review
application on the ground that the application should not be
entertained in view of the delay caused in preferring the
application.

With
the said clarification, the relief prayed for in para-4(a) to condone
delay of 128 days is granted. Rule is made absolute in terms of
para-4(a). The Civil Application stands disposed of accordingly.

(K.M.THAKER,
J.)

(ila)

   

Top