Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Gujarat Through Chief ... vs Bharatbhai Tribhovanbhai Mehta
2021 Latest Caselaw 914 Guj

Citation : 2021 Latest Caselaw 914 Guj
Judgement Date : 20 January, 2021

Gujarat High Court
State Of Gujarat Through Chief ... vs Bharatbhai Tribhovanbhai Mehta on 20 January, 2021
Bench: N.V.Anjaria, A.S. Supehia
          C/CA/3139/2019                                      ORDER




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                    R/CIVIL APPLICATION NO. 3139 of 2019

                     In F/FIRST APPEAL NO. 27486 of 2019

==========================================================
           STATE OF GUJARAT THROUGH CHIEF SECRETARY
                             Versus
                BHARATBHAI TRIBHOVANBHAI MEHTA
==========================================================
Appearance:
MS. DHWANI TRIPATHI, ASSISTANT GOVERNMENT PLEADER(1) for the
Applicant(s) No. 1,2
VMP LEGAL(7210) for the Respondent(s) No. 1,2
==========================================================

 CORAM: HONOURABLE MR. JUSTICE N.V.ANJARIA
        and
        HONOURABLE MR. JUSTICE A.S. SUPEHIA

                              Date : 20/01/2021

                        ORAL ORDER

(PER : HONOURABLE MR. JUSTICE N.V.ANJARIA)

Heard learned Assistant Government Pleader Ms. Dhwani Tripathi for the applicant and learned advocate Mr. Harshrajsinh Vaghela for VMP Legal for the respondents.

2. Heard learned Assistant Government Pleader Ms. Dhwani Tripathi for the applicant and learned advocate for the respondents.

3. The captioned application is filed seeking to condone delay of 274 days. The applicant is State who has preferred the first appeal in which delay has occurred. It is stated that delay took place in the decision making process since the final stage of preferring appeal could be reached only after the file travelled through hierarchy in the department at different levels.

C/CA/3139/2019 ORDER

4. Since the State is an impersonate body and procedural aspects are needed to be observed in arriving at decision to challenge the judgment in the higher court, the delay is to be viewed in that context. Certain leeway in such cases is not impermissible.

5. In the facts of the case, delay could be said to have been making out a sufficient cause. Accordingly delay is condoned.

Application is allowed. Rule is made absolute.

(N.V.ANJARIA, J)

(A. S. SUPEHIA, J) C.M. JOSHI

 
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