Citation : 2021 Latest Caselaw 3996 Guj
Judgement Date : 9 March, 2021
C/CA/2922/2020 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 2922 of 2020
In F/FIRST APPEAL NO. 23866 of 2020
==========================================================
THE DIRECTOR GENERAL AND INSPECTOR GENERAL OF POLICE
Versus
RAMAGAURI PURSHOTTAMBHAI RAJYAGURU
==========================================================
Appearance:
MR ADITYASINH JADEJA, AGP (1) for the Applicant(s) No. 1
NISHIT A BHALODI(9597) for the Respondent(s) No. 1
RULE SERVED(64) for the Respondent(s) No. 2
==========================================================
CORAM: HONOURABLE MR. JUSTICE NIKHIL S. KARIEL
Date : 09/03/2021
ORAL ORDER
1. Heard learned AGP Mr. Adityasinh Jadeja on behalf of the
applicant and learned advocate Mr. Nishit Bhalodi on behalf of
the respondent No.1.
2. By way of this application, the applicant prays for
condoning delay of 25 days which is occurred in challenging
judgment and award dated 22.11.2019 passed by the MACT
(Aux.), Rajkot in MACP No. 664/2012.
3. Considering the submissions made by the learned AGP
and the averments made in the application, this Court is of the
C/CA/2922/2020 ORDER
opinion that sufficient ground has been made out for
condoning the application. Application is allowed. The delay of
25 days in preferring First Appeal is hereby condoned. Rule
made absolute accordingly.
(NIKHIL S. KARIEL,J) MAYA S. 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!