Gujarat High Court High Court

State vs Laxmishankar on 23 July, 2010

Gujarat High Court
State vs Laxmishankar on 23 July, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7764/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7764 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 4593 of 2009
 

To


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7776 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 4605 of 2009
 

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

 

STATE
OF GUJARAT & 1 - Petitioner(s)
 

Versus
 

LAXMISHANKAR
REVASHANKAR - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MANISHA NARSINGHANI, AGP for Petitioner(s) : 1 - 2. 
MR PRAJAPATI
for Respondent(s) : 1, 1.2.1,1.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 23/07/2010 

 

ORAL
ORDER

Rule. Learned counsel,
Mr.Prajapati, waives service of notice of rule on behalf of the
respondents.

The Civil Applications
have been filed by the present applicants for condoning the delay
of 479 days caused in preferring First Appeals.

I have heard learned
counsel for the applicants and also gone through the reasons
mentioned in the Civil Applications on oath regarding
condonation of delay. Reasons as to why appeals could not be filed
in time are stated in paras 3 and 4 of the applications.

In view of the fact
that the reasons stated in the applications have not been
controverted by the otherside by filing an affidavit and also
in view of the principles governing the discretionary exercise of
power under Sec.5 of the Limitation Act, 1963, I am of the view that
sufficient cause has been stated for not filing the appeals in time
and hence, delay caused in filing appeals is to be condoned and
civil applications are required to be allowed.

For the aforesaid
reasons, applications are allowed. Delay of 479 days caused in
filing First Appeals is condoned. Rule is made absolute.

(M.D.SHAH,J.)

radhan

   

Top