Gujarat High Court High Court

Appearance : vs Mr Nikhil S on 24 March, 2011

Gujarat High Court
Appearance : vs Mr Nikhil S on 24 March, 2011
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1007/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION  No. 1007 of 2009
 

N
 

LETTERS
PATENT APPEAL STAMP No. 1368 of 2008
 

 
===============================================================


 

STATE
OF GUJARAT & OTHERS
 

Versus
 

KAUSHIK
S DANTANI 

 

===============================================================
 
Appearance : 
MR
UA TRIVEDI, ASST. GOVERNMENT PLEADER for Petitioners. 
MR NIKHIL S
KARIEL for M/S.TANNA ASSOCIATES for
Respondent 
===============================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 04/02/2009 

 

 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Rule,
returnable today. Mr. Kariel, learned advocate appears for and waives
service of notice of rule on behalf of the respondent.

This
application made under section 5 of the Limitation Act has been taken
out by the applicant State Government for condonation of delay of 179
days caused in filing the above Letters Patent Appeal.

On
the facts and in the circumstances of the case, the delay caused in
filing the appeal is condoned. Rule is made absolute in terms of
paragraph 5(B) of the application. The parties shall bear their own
costs.

[MS.

R.M.DOSHIT, J.]
 


mathew						[H.B.ANTANI,
J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top