Gujarat High Court High Court

U.G.V.C.L.(Erstwhile vs Dasrathsinh on 5 August, 2008

Gujarat High Court
U.G.V.C.L.(Erstwhile vs Dasrathsinh on 5 August, 2008
Bench: A.L.Dave And Kumari, Abhilasha Kumari
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/726120/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7261 of 2008
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 933 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 5344 of 2008
 

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

U.G.V.C.L.(ERSTWHILE
GEB) THROGUH D.G.M., IR,CORP OFFICE - Petitioner(s)
 

Versus
 

DASRATHSINH
LALUBHA ZALA - Respondent(s)
 

=====================================================
 
Appearance : 
MR
SN SINHA for Petitioner(s) : 1, 
RULE SERVED for Respondent(s) :
1, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 05/08/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Though
notice of rule is served, no one appears for the opponent.

This
is an application for condonation of delay of 24 days in preferring
the Letters Patent Appeal.

Heard
Mr.S.N.Sinha, learned advocate for the applicant.

In
view of the averments made in the application, it cannot be said that
the delay of 24 days has remained totally unexplained. Therefore, we
are of the view that the delay caused in filing the appeal deserves
to be condoned. Accordingly, the application is allowed. Delay is
condoned. Rule is made absolute. No costs.

(A.L.Dave,J)

(Smt.Abhilasha
Kumari,J)

arg