Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chauhan (Thakore) Jitendraji @ ... vs State Of Gujarat
2022 Latest Caselaw 5820 Guj

Citation : 2022 Latest Caselaw 5820 Guj
Judgement Date : 30 June, 2022

Gujarat High Court
Chauhan (Thakore) Jitendraji @ ... vs State Of Gujarat on 30 June, 2022
Bench: Samir J. Dave
      R/CR.MA/103/2022                              ORDER DATED: 30/06/2022




             IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

               R/CRIMINAL MISC.APPLICATION NO. 103 of 2022
                                   In
                     R/CRIMINAL APPEAL NO. 10 of 2022

==========================================================
 CHAUHAN (THAKORE) JITENDRAJI @ LALAJI SHAKRAJI BHAICHANDJI
                           Versus
                     STATE OF GUJARAT
==========================================================
Appearance:
HCLS COMMITTEE(4998) for the Applicant(s) No. 1
MR. AAMIR S PATHAN(7142) for the Applicant(s) No. 1
MR R. C. KODEKAR, APP for the Respondent(s) No. 1
==========================================================

     CORAM:HONOURABLE MR. JUSTICE SAMIR J. DAVE

                                Date : 30/06/2022

                                 ORAL ORDER

1. By this application under section 5 of the Limitation Act, 1963, the

applicant seeks condonation of delay caused in filing Criminal

Appeal No.10 of 2022 against the judgment and order dated

17.10.2019 passed by the learned Additional Sessions Judge and

learned Special Judge (POCSO), Mehsana in Special POCSO

Sessions Case No.57 of 2017.

2. Having regard to the submissions advanced by the learned advocate

for the applicant and more particularly considering the averments

made in the memorandum of application, the Court is of the view

that the delay caused in filing the Criminal Appeal has been

sufficiently explained.

R/CR.MA/103/2022 ORDER DATED: 30/06/2022

3. The application, therefore, succeeds and is accordingly, allowed. The

delay caused in filing the Criminal Appeal is hereby condoned.

Criminal Misc. Application stands disposed of. Rule is made

absolute.

(SAMIR J. DAVE,J) MEHUL B. TUVAR

 
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 : MAIMS

 
 
Latestlaws Newsletter