Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gujarat Industrial Development ... vs M/S Toral Engineering Through ...
2022 Latest Caselaw 4691 Guj

Citation : 2022 Latest Caselaw 4691 Guj
Judgement Date : 4 May, 2022

Gujarat High Court
Gujarat Industrial Development ... vs M/S Toral Engineering Through ... on 4 May, 2022
Bench: Rajendra M. Sareen
    R/CR.MA/4935/2020                            ORDER DATED: 04/05/2022




  IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

 R/CRIMINAL MISC. APPLICATION NO. 4935 of 2020
                        In
 R/CRIMINAL MISC. APPLICATION NO. 4937 of 2020
                       With
 R/CRIMINAL MISC. APPLICATION NO. 4937 of 2020
======================================
  GUJARAT INDUSTRIAL DEVELOPMENT CORPORATION
            THRO RAMESHBHAI J. ALORIA
                      Versus
    M/S TORAL ENGINEERING THROUGH AJIT SHAH
======================================
Appearance:
MR RD DAVE(264) for the Applicant(s) No. 1
MR ADIL R MIRZA(2488) for the Respondent(s) No. 1,2
RULE NOT RECD BACK for the Respondent(s) No. 3
MR. R. C. KODEKAR, APP for the Respondent(s) No. 3
======================================

 CORAM:HONOURABLE MR. JUSTICE RAJENDRA M. SAREEN

                        Date : 04/05/2022

                           ORAL ORDER

Order in Criminal Misc. Application No.4935 of 2020

This is an application for condonation of delay of 123 days occurred in preferring the application for leave to appeal.

Heard Mr. Dave, learned advocate for the applicant and Mr. Sumit Prajapati, learned advocate for Mr.Adil R. Mirza, learned advocate for the respondent nos.1 and 2.

Considering the averments made in the application and submissions of the learned advocates for the respective parties, this Court is of the opinion that the delay occurred in

R/CR.MA/4935/2020 ORDER DATED: 04/05/2022

preferring the application for leave to appeal is required to be condoned.

Hence, the present application is allowed. The delay of 123 days occurred in preferring the application for leave to appeal is hereby condoned. Rule made absolute.

Order in Criminal Misc. Application no.4937 of 2020

This is an application for leave to appeal filed under Section 378(4) of the Cr.P.C. challenging the judgment and order dated 1st July, 2019 passed by Addl. Chief Metropolitan Magistrate Court no.28, Ahmedabad in Criminal Case no.1144 of 2016.

Heard Mr. R. D. Dave, learned advocate for the applicant.

Issue Notice returnable on 1st July, 2022. Mr. Sumit Prajapati, learned advocate for Mr. Adil Mirza, learned advocate waives service of notice on behalf of the respondent nos.1 and 2. Mr. Kodekar, learned APP waives service of notice on behalf of the respondent - State.

(RAJENDRA M. SAREEN, J.) AMAR RATHOD...

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter