Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 6]

Gujarat High Court

State Of Gujarat vs Bharatbhai Somabhai Patani on 12 October, 2022

Author: Samir J. Dave

Bench: Samir J. Dave

   R/CR.MA/17327/2022                                  ORDER DATED: 12/10/2022




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

           R/CRIMINAL MISC.APPLICATION NO. 17327 of 2022

          In R/CRIMINAL MISC.APPLICATION NO. 17325 of 2022
                               With
                 R/CRIMINAL APPEAL NO. 1857 of 2022
                               With
            R/CRIMINAL MISC.APPLICATION NO. 17325 of 2022
                                 In
                  CRIMINAL APPEAL NO. 1857 of 2022
==========================================================
                            STATE OF GUJARAT
                                  Versus
                        BHARATBHAI SOMABHAI PATANI
==========================================================
Appearance:
MS MH BHATT, APP for the Applicant(s) No. 1
RULE SERVED for the Respondent(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE SAMIR J. DAVE

                              Date : 12/10/2022


      Learned advocate Mr. Anik Shaikh submits that learned
advocate Mr. R. Z. Shaikh has received instructions to appear
for and on behalf of the opponent/respondent-accused and
sought       permission       to    appear        on    behalf         of        the
opponent/respondent-accused. Permission; as sought for;
stands granted. Mr. R. Z. Shaikh shall file his Vakalatnama
before the Registry. Registry shall accept the same.

ORAL ORDER IN R/CRIMINAL MISC.APPLICATION NO.

17327 of 2022.

By this application under section 5 of the Limitation Act, Page 1 of 3 Downloaded on : Wed Oct 12 23:09:35 IST 2022 R/CR.MA/17327/2022 ORDER DATED: 12/10/2022 1963, the applicant-State seeks condonation of delay caused in filing the R/Criminal Appeal No. 1857 of 2021 against the judgment and order dated 09.01.2020 passed by learned Additional Sessions Judge, Court No.13, City Civil and Sessions Court, Ahmedabad in ACB Case No. 6 of 2010.

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 filing the Criminal Appeal has been sufficiently explained.

The application, therefore, succeeds and is accordingly, allowed. The delay caused in filing the Criminal Appeal is hereby condoned.

Present application stands disposed of. Rule is made absolute.

ORAL ORDER IN R/CRIMINAL MISC.APPLICATION NO. 17325 of 2022.

Rule returnable forthwith. Learned advocate Mr. R.Z. Shaikh waives service of notice of rule for and on behalf of the opponent-accused.

By this application, the applicant-State seeks permission to leave to file appeal against the judgment and order dated 09.01.2020 passed by learned Additional Sessions Judge, Court Page 2 of 3 Downloaded on : Wed Oct 12 23:09:35 IST 2022 R/CR.MA/17327/2022 ORDER DATED: 12/10/2022 No.13, City Civil and Sessions Court, Ahmedabad in ACB Case No. 6 of 2010 acquitting the present opponent.

Taking into consideration the arguments advanced by learned APP for the applicant-State as well as learned advocate for the opponent-accused and considering the avements made in this application, present application requires to be allowed. Accordingly, the application for leave to appeal is granted. Rule is made absolute.

ORAL ORDER IN CRIMINAL APPEAL NO. 1857 OF 2022:

ADMIT.
Learned advocate Mr. R.Z. Shaikh waives service of notice of admission for and on behalf of the respondent- accused.
R&P be called for from the concerned Trial Court.
(SAMIR J. DAVE,J) K. S. DARJI Page 3 of 3 Downloaded on : Wed Oct 12 23:09:35 IST 2022