Gujarat High Court High Court

State vs Ravaji on 11 August, 2008

Gujarat High Court
State vs Ravaji on 11 August, 2008
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6011/2008	 4/ 4	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6011 of 2008
 

In
 

Criminal
Misc. Application No.14453 of 2007
 

In


 

CRIMINAL
APPEAL No. 805 of 2008
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

RAVAJI
LAKHAJI KOLI & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR KC SHAH APP
for Applicant(s) : 1, 
RULE
SERVED for Respondent(s) : 1 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 11/08/2008 

 

 
				ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1. By
filing instant application under Section 5 of the Limitation Act,
1963 (‘the Act’ for short), the applicant-State of Gujarat has prayed
to condone delay of 2 days caused in filing the above numbered
Criminal Misc. Application, which is filed seeking leave to
file
Criminal Appeal No. 805 of 2008 against the judgment and
order dated 24.8.2007 rendered in Special (Atrocity) Case No.67 of
2007 by the learned Additional Sessions Judge and Presiding Officer,
Fast Track Court, Deesa, acquitting the respondents/accused of the
offences with which they are charged.

2. Reasons
as to why the Criminal Misc. Application seeking leave to file appeal
could not be filed in time are detailed in paras 3 to 5 of the
application. It is pleaded that there was sufficient cause on the
part of the applicant for not filing the Criminal Misc. Application
in time. It is therefore prayed to condone the delay.

3. We
have considered the submissions advanced by Mr. K.C. Shah, learned
APP for the applicant. Though served, opponents have not appeared and
contested the application. We have also considered the celebrated
principles governing the discretionary exercise of powers under
Section 5 of the Act and the reported decisions of the Supreme Court
construing Section 5 of the Act liberally.

4. So
far as the question of condonation of delay is concerned, it has to
be decided having regard to the principles laid down by the Supreme
Court in the case of (i) State of Bihar & others v. Kamleshwar
Prasad Singh &
another, AIR 2000 SC 2306 (paras 11 to 14 of the
reported judgment), (ii) N. Balakrishnan v. M. Krishnamurthy,
Judgment Today,
1998 (6) SC 242, (iii) State of Haryana v. Chandra
Mani & others
, AIR 1996 SC 1623, (iv) Spl. Tehsildars, Land
Acquisition, Kerala v. K.V. Ayisumma, AIR
1996 SC 2750, (v) Punjab
Small Industries and Export Corporation Limited and others v. Union
of India and others
, 1995 Suppl. (4) SCC 681, (vi) P.K. Ramachandran
v. State of Kerala and
another (1997) 7 SCC 566 and (vii) Collector,
Land Acquisition, Anantnag v. Mst. Katiji, AIR
1987 SC 1353 and
other relevant decisions on the point.

5. Applying
the principles laid down by the Supreme Court in the above referred
to judgments to the facts of the present case, we are satisfied that
sufficient cause is made out by the applicant for condonation of
delay. The record does not indicate that there was any inaction or
negligence on the part of the applicant in prosecuting the appeal.
The explanation for delay offered by the applicant is not only
plausible but acceptable and, therefore, the application deserves to
be granted.

6. For
the foregoing reasons, the application succeeds and accordingly it is
allowed. Delay of 2 days caused in filing the above numbered
Criminal Misc. Application seeking leave to file criminal appeal is
condoned. Rule is made absolute.

(A.M.

Kapadia, J.)

(Z.K. Saiyed, J.)

(karan)

   

Top