Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Gujarat vs Gita P Desai
2021 Latest Caselaw 16080 Guj

Citation : 2021 Latest Caselaw 16080 Guj
Judgement Date : 12 October, 2021

Gujarat High Court
State Of Gujarat vs Gita P Desai on 12 October, 2021
Bench: A. P. Thaker
     C/CA/513/2021                             ORDER DATED: 12/10/2021




          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                  R/CIVIL APPLICATION NO. 513 of 2021
                                  In
              F/LETTERS PATENT APPEAL NO. 4123 of 2021

================================================================
                         STATE OF GUJARAT
                               Versus
                            GITA P DESAI
================================================================
Appearance:
MS DIVYANGNA JHALA AGP (1) for the Applicant(s) No. 1,2
MR VISHAL B MEHTA(5319) for the Respondent(s) No. 1,2,3,4,5
RULE SERVED(64) for the Respondent(s) No. 6
================================================================

 CORAM:HONOURABLE MR. JUSTICE N.V.ANJARIA
       and
       HONOURABLE DR. JUSTICE A. P. THAKER

                           Date : 12/10/2021

                          ORAL ORDER

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

Heard learned Assistant Government Pleader Ms.Divyangna Jhala for the applicant - State. Learned advocate Mr.Vishal Mehta, who appears for respondents No.4 and 5. Rule is served upon respondent No.2, but none appear on behalf of the rest of the said respondent.

2. The State has preferred this application to condone the delay of 121 days, which has taken place in preferring the Letters Patent Appeal against the common judgment of the learned Single Judge dated 17.10.2019 passed in Special Civil Application No.17508 of 2015 with Special Civil Application No.19697 of 2015.

3. It is stated explaining the delay that after judgment and order of the learned Single Judge dated 17.10.2019, the legal

C/CA/513/2021 ORDER DATED: 12/10/2021

opinion was solicited. Thereafter, the file was travelled through the different hierarchies. It is stated that in the meanwhile, due to Covid-19 pandemic situation contributed in further elapsing the time, resulting into delay of 121 days.

4. The grounds set out by the State to explain the passage of time is in the nature of administrative procedure, further contributed by the lockdown period on account of Covid-19 pandemic.

5. The reasons supplied to explain the delay are due to administrative process which was required to be undertaken before the final decision to prefer the appeal could be taken.

6. Sufficient cause is made out. Delay deserves to be condoned. It is hereby condoned.

7. The Civil Application is allowed. Rule is made absolute.

(N.V.ANJARIA, J)

(DR. A. P. THAKER, J) V.R. PANCHAL

 
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