Gujarat High Court
Sukhdevsinh vs State on 7 October, 2010
Gujarat High Court Case Information System
Print
CA/7217/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7217 of 2010
In
SECOND
APPEAL (STAMP NUMBER) No. 101 of 2010
=========================================
SUKHDEVSINH
MANGALSINH VALA - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MS
AMRITA AJMERA for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1, 3,
MR HS
MUNSHAW for Respondent(s) : 2,
4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 07/10/2010
ORAL
ORDER
Learned
advocate for the parties are absent. Having regard to the averments
made in the application which have not been controverted by filing
affidavit in reply, the applicant has shown sufficient grounds to
condone delay.
In
view of above, this application is allowed. Delay of 702 days caused
in filing Second Appeal is condoned. Rule is made absolute with no
order as to costs.
(B.N.
Mehta, J.)
mary//
Top