Citation : 2023 Latest Caselaw 4284 Guj
Judgement Date : 9 June, 2023
C/CA/473/2023 ORDER DATED: 09/06/2023
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 473 of 2023
In F/FIRST APPEAL NO. 20535 of 2022
==========================================================
DEPUTY COLLECTOR
Versus
RESHMABEN BIJIYABHAI NINAMA
==========================================================
Appearance:
MR KURVEN DESAI, AGP for the Applicant(s) No. 1,2,3
MR D V KANSARA(7498) for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE BHARGAV D. KARIA
Date : 09/06/2023
ORAL ORDER
1. By this application under section 5 of the
Limitation Act, 1963, the applicant seeks
condonation of delay of 981 days caused in
filing the captioned First Appeal against the
judgment and order dated 27.07.2017 passed by
Principal Senior Civil Judge, Mahisagar at
Lunawada.
2. Heard learned Assistant Government Pleader
Mr.Kurven Desai for the applicants and learned
advocate Mr.D.V.Kansara for the respondent
No.1.
C/CA/473/2023 ORDER DATED: 09/06/2023
3. Rule, returnable forthwith. Learned
advocate Mr.D.V.Kansara waives service of
notice of rule on behalf of the respondent-
State.
4. Having regard to the submissions advanced
by the learned advocates for the respective
parties and more particularly considering the
averments made in the memorandum of
application as well as the affidavit-in-reply,
the Court is of the view that the delay caused
in filing the First Appeal has been
sufficiently explained.
5. The application, therefore, succeeds and
is, accordingly, allowed. The delay caused in
filing the First Appeal is hereby condoned.
Rule is made absolute accordingly with no
order as to costs.
(BHARGAV D. KARIA, J) PALAK
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!