Gujarat High Court Case Information System
Print
CA/11466/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11466 of 2007
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1704 of 2007
In
SPECIAL CIVIL APPLICATION No. 4602 of 2003
=========================================================
REGISTRAR-
CO-OPERATIVE SOCIETIES & 1 - Petitioner(s)
Versus
SHAILESH
R PATEL & 14 - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 2.
SERVED BY RPAD - (N) for Respondent(s) :
1,3 - 13, 15,
MR GM JOSHI for Respondent(s) : 2,
14,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 21/07/2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Heard
the learned advocates. This application is made under Section 5 of
the Limitation Act for condonation of delay of 332 days occurred in
filing the above appeal by the appellants Registrar of Co-operative
Societies and another.
It
does appear that the applicants authorities have allowed the matter
to be delayed by sheer remissness. Nevertheless in the interest of
justice, delay is condoned. Rule is made absolute in terms of para
12(A). This order is made on condition that the applicants will pay
cost of Rs.500/- to each of the opponents. The amount of cost shall
be paid within two weeks from today. Copy of the receipts of such
payment shall be produced in the Letters Patent Appeal.
Registry
will maintain copy of this order in Letters Patent Appeal.
(Ms.R.M.Doshit,J)
(Sharad
D.Dave,J)
srilatha
Top