Gujarat High Court
State vs Jyotilal on 12 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/13842/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13842 of 2009
In
CRIMINAL
APPEAL No. 2467 of
2009
=========================================================
STATE
OF GUJARAT - FOR & ON BEHALF OF H S PANDYA, FOOD - Applicant(s)
Versus
JYOTILAL
DURGASHANKAR JOSHI SHRI AMBIKA FOOD PRODUCT GRUH - Respondent(s)
=========================================================
Appearance
:
MR
DC SEJPAL, APP for
Applicant(s) : 1,
MR HRIDAY BUCH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 12/05/2010
ORAL ORDER
This
is an application preferred by the State under Section 5 of the
Limitation Act for condonation of delay of 31 days in preferring the
appeal before this Court.
Considering
the averments made in the application and the submissions canvassed
by the learned counsel of both the sides, the delay in my opinion has
been satisfactorily explained. There was no inaction or negligence on
the part of the applicant in prosecuting the remedy before this
Court. Hence, the delay is condoned. Rule is made absolute to the
aforesaid extent.
[H.B.ANTANI,
J.]
mrpandya
Top