Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sonu @ Banty Ramashankar Varma vs State Of Gujarat
2023 Latest Caselaw 6040 Guj

Citation : 2023 Latest Caselaw 6040 Guj
Judgement Date : 18 August, 2023

Gujarat High Court
Sonu @ Banty Ramashankar Varma vs State Of Gujarat on 18 August, 2023
Bench: A.Y. Kogje
                                                                                  NEUTRAL CITATION




   R/CR.MA/14408/2023                                ORDER DATED: 18/08/2023

                                                                                   undefined




          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

        R/CRIMINAL MISC.APPLICATION NO. 14408 of 2023
            In F/CRIMINAL APPEAL NO. 27847 of 2023
==========================================================
              SONU @ BANTY RAMASHANKAR VARMA
                            Versus
                       STATE OF GUJARAT
==========================================================
Appearance:
MR KRUNAL G PATEL(8525) for the Applicant(s) No. 1
MS SHRUTI PATHAK, ADDL.PUBLIC PROSECUTOR for the Respondent(s) No. 1
==========================================================
  CORAM:HONOURABLE MR. JUSTICE A.Y. KOGJE
        and
        HONOURABLE MR. JUSTICE HASMUKH D. SUTHAR

                       Date : 18/08/2023
                         ORAL ORDER

(PER : HONOURABLE MR. JUSTICE HASMUKH D. SUTHAR)

[1.0] RULE. Learned APP waives service of notice of Rule for the respondent - State of Gujarat.

[2.0] This application is filed under Section 5 of the Limitation Act for condonation of delay of 92 days caused in filing the captioned criminal appeal challenging the judgment and order dated 31.01.2023 passed by the learned Special Judge (POCSO Court) and 2nd Additional Sessions Judge, Fast Track Special Court, Surat in Special Case (POCSO) No.152 of 2021.

[3.0] We have heard the learned advocates for the respective parties. It is submitted by the learned advocate for the applicant that the applicant could not file the appeal in timely fashion because of the grounds mentioned in paragraph 3 of the application and therefore, has requested to condone the delay caused in filing the criminal appeal.

NEUTRAL CITATION

R/CR.MA/14408/2023 ORDER DATED: 18/08/2023

undefined

[4.0] Learned APP has vehemently opposed the present application.

[5.0] Considering the submissions made by the learned advocates for the respective parties, the applicant has mentioned sufficient cause for condonation of delay. The primary function of the Court is to adjudicate the dispute between the parties and to advance substantial justice. Rules of limitation are not meant to destroy the rights of parties. The Court is aware of the fact that denial to condone the delay would mean to dismiss the appeal at threshold and there is no presumption that the delay caused by the appellant is deliberate. In view thereof, the words 'sufficient cause' under Section 5 of the Limitation Act should receive a liberal construction so as to advance substantial justice. Even reason stated appears to be bonafide and genuine. There is no smack of malafide or dilatory tactics on the part of the applicant.

[6.0] In view of the above, the delay of 92 days as explained in para 3 of the application is condoned. The application is accordingly allowed. Rule is made absolute.

(A.Y. KOGJE, J.)

(HASMUKH D. SUTHAR, J.) Ajay

 
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 : MAIMS

 
 
Latestlaws Newsletter