Citation : 2022 Latest Caselaw 9104 Guj
Judgement Date : 13 October, 2022
R/CR.MA/15697/2022 ORDER DATED: 13/10/2022
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION NO. 15697 of 2022
In R/CRIMINAL REVISION APPLICATION NO. 909 of 2022
==========================================================
STATE OF GUJARAT
Versus
DALPATBHAI @ DOLABHAI GAGJIBHAI BHARVAD
==========================================================
Appearance:
MR RC KODEKAR, APP for the Applicant(s) No. 1
RULE SERVED for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE SAMIR J. DAVE
Date : 13/10/2022
ORAL ORDER
Though served none was present for and on behalf of the respondent, thus no arguments on the side of the respondent.
By this application under section 5 of the Limitation Act, 1963, the applicant-State seeks condonation of delay caused in filing the R/Criminal Revision Application No. 909 of 2022 against the judgment and order dated 16.02.2022 passed in Special Land Grabbing Case No. 1 of 2021 by learned Additional Sessions Judge, Anand.
Having regard to the submissions advanced by the learned APP 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
R/CR.MA/15697/2022 ORDER DATED: 13/10/2022
filing the Criminal Revision Application has been sufficiently explained.
Present application, therefore, succeeds and is accordingly, allowed. The delay caused in filing the Criminal Revision Application No. 909 of 2022 is hereby condoned.
Present application stands disposed of. Rule is made absolute.
(SAMIR J. DAVE,J) K. S. DARJI
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!