Gujarat High Court Case Information System
Print
CA/8635/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 8635 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 321 of 2010
In
SPECIAL
CIVIL APPLICATION No. 5522 of 2009
=========================================================
PRAJAPATI
PANKAJKUMAR CHHOTALAL - Petitioner(s)
Versus
ASSISTANT
DIRECTOR OF AGRICULTURE(COTTON) - Respondent(s)
=========================================================
Appearance
:
MR
DIPAK R DAVE for
Petitioner(s) : 1,
MR NJ SHAH, AGP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 28/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule.
Learned AGP, Mr.N.J.Shah, waives service of notice of rule on behalf
of the opponent.
This
is an application for condonation of delay of 169 days caused in
filing the Letters Patent Appeal.
Heard
learned advocate Mr.D.R.Dave for the applicant and learned AGP,
Mr.N.J.Shah for the respondents.
Considering
the contents of the application, it cannot be said that the delay
caused in filing the appeal has remained totally unexplained.
Therefore, we are of the view of that the delay caused in filing
the appeal deserves to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute.
(A.L.DAVE,J.)
(M.D.SHAH,J.)
radhan
Top