Citation : 2021 Latest Caselaw 12625 Guj
Judgement Date : 26 August, 2021
R/CR.MA/13248/2021 ORDER DATED: 26/08/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION NO. 13248 of 2021
In R/CRIMINAL MISC.APPLICATION NO. 13247 of 2021
With
R/CRIMINAL APPEAL NO. 1025 of 2021
With
R/CRIMINAL MISC.APPLICATION NO. 13247 of 2021
In CRIMINAL APPEAL NO. 1025 of 2021
==========================================================
STATE OF GUJARAT
Versus
SAMALBHAI CHANDUBHAI VASAVA
==========================================================
Appearance:
MR JIRGA JHAVERI APP for the Applicant(s) No. 1
. for the Respondent(s) No. 1,2,3,4,5
HCLS COMMITTEE(4998) for the Respondent(s) No. 1,2,3
MR.KISHORE PRAJAPATI(6305) for the Respondent(s) No. 1,2,3
NOTICE SERVED BY DS(5) for the Respondent(s) No. 5
UNSERVED EXPIRED (N)(9) for the Respondent(s) No. 4
==========================================================
CORAM:HONOURABLE MS. JUSTICE SONIA GOKANI
and
HONOURABLE MR. JUSTICE RAJENDRA M. SAREEN
Date : 26/08/2021
ORAL ORDER
(PER : HONOURABLE MS. JUSTICE SONIA GOKANI)
ORDER IN CR.M.A.NO. 13248 of 2021
On 31.7.2021, this Court passed following order:-
"1. This is an application under Section 5 of the Limitation Act for condonation of delay of 116 days in preferring the application for leave to appeal questioning and challenging the judgment and order delivered on 24.07.2019 by the learned Special Judge (Atrocity), Vadodara in Sessions Case No.178 of 2014, for the offences punishable under Sections 324, 504, 506(2) and 114 of the Indian Penal code and Section 135 of the Bombay Police Act.
2. Let Rule be issued to the respondents, returnable on 18.08.2021.
3. Over and above the regular mode of service, direct service through e-mode is also permitted."
R/CR.MA/13248/2021 ORDER DATED: 26/08/2021
2. Today, upon hearing learned APP Ms. Jirga Jhaveri and learned advocate Mr. Kishore Prajapati, the Court deems it appropriate at this stage, having sufficiently explained the delay, delay of 116 days is condoned. Rule is made absolute.
ORDER IN CR.A. NO. 1025/2021 & CR.M.A. NO. 13247/2021
Learned advocate Mr. Kishore Prajapati's name shall be reflected for the opponent Nos.1 to 3.
The Legal Aid authority shall furnish the papers to him.
The matter for admission has been posted at his request on 1.9.2021.
(SONIA GOKANI, J)
(RAJENDRA M. SAREEN,J) KAUSHIK D. CHAUHAN
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!