Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Municipal Commissioner vs Jasvantray Kantilal Bhatt
2021 Latest Caselaw 12958 Guj

Citation : 2021 Latest Caselaw 12958 Guj
Judgement Date : 31 August, 2021

Gujarat High Court
Municipal Commissioner vs Jasvantray Kantilal Bhatt on 31 August, 2021
Bench: Vipul M. Pancholi
   R/CR.MA/8688/2021                                  ORDER DATED: 31/08/2021




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

        R/CRIMINAL MISC.APPLICATION NO.              8688 of 2021

       In R/CRIMINAL MISC.APPLICATION NO. 8690 of 2021

                            With
        R/CRIMINAL MISC.APPLICATION NO. 8690 of 2021
                            With
             R/CRIMINAL APPEAL NO. 1226 of 2021
==========================================================
                          MUNICIPAL COMMISSIONER
                                  Versus
                        JASVANTRAY KANTILAL BHATT
==========================================================
Appearance:
MR HS MUNSHAW(495) for the Applicant(s) No. 1
 for the Respondent(s) No. 1
MR RONAK B RAVAL, APP for the Respondent(s) No. 2
==========================================================

  CORAM:HONOURABLE MR. JUSTICE VIPUL M. PANCHOLI

                             Date : 31/08/2021

                                ORAL ORDER

ORDER IN CRMA NO.8688 OF 2021

Rule. Learned APP waives service of notice of Rule for the respondent no.2 - State.

This application under Section 5 of the Limitation Act is filed for condonation of delay of 158 days caused in filing criminal appeal challenging the judgment and order dated 10.07.2019 passed by 3rd Additional Chief Judicial Magistrate, Jamnagar in Criminal Case No.5028 of 1992, whereby the respondent no.1 herein has been acquitted from the charges levelled against him for the offence punishable under

R/CR.MA/8688/2021 ORDER DATED: 31/08/2021

Sections 406, 409 and 420 of the IPC.

In view of the averments made in the application and in view of the submissions canvassed by learned advocate for the applicant, delay is condoned. Accordingly, application is allowed. Rule is made absolute.

ORDER IN CRMA NO.8690/2021 & CRIMINAL APPEAL NO.1226/2021

Learned advocate for the applicant - appellant submitted that during the pendency of this matter, the respondent No.1 - original accused has passed away and therefore the appeal is abated as per the provisions of Section 394(1) of the Code of Criminal Procedure, 1973. Learned advocate has referred the death certificate of the respondent - accused which is placed on record along with the affidavit of the applicant - appellant dated 06.07.2021.

In view of the aforesaid submission, the appeal stands abated.

In view of the abatement of the appeal, Criminal Misc. Application No.8690 of 2021 does not survive and stands disposed of accordingly.

(VIPUL M. PANCHOLI, J) LAVKUMAR J JANI

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter