@))
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL APPLICATION No 9022 of 2004
in
LETTERS PATENT APPEAL (STAMP NUMBER) No 2140 of 2004
--------------------------------------------------------------
TALUKA DEVELOPMENT OFFICER
Versus
THAKKAR HARSHADBHAI CHAMPAKBHAI
--------------------------------------------------------------
Appearance:
1. Civil Application No. 9022 of 2004
MR HS MUNSHAW for Petitioner No. 1-2
MR NIKHIL S KARIEL for Respondent No. 1-3
--------------------------------------------------------------
CORAM : HON'BLE MR.JUSTICE M.S.SHAH
and
HON'BLE MR.JUSTICE D.H.WAGHELA
Date of Order: 01/02/2005
ORAL ORDER
(Per : HON’BLE MR.JUSTICE M.S.SHAH)
Mr Munshaw has filed a leave note. However, Mr
Nikhil S Kariel is present for the respondents.
Since the application shows sufficient cause for
condonation of delay of 40 days in filing the Letters
Patent Appeal, the application is granted. Delay is
condoned. Rule is made absolute with no order as to
costs. The application accordingly stands disposed of.
If the office objections on the appeal memo are
removed, the appeal shall be notified for admission
hearing on 7th February 2005.
Mr Kariel states that his client has also filed
Letters Patent Appeal (ST) No 2224 of 2004 against the
same judgment which is under challenge in LPA (ST)
No.2140 of 2004. Hence, the requirement to file the set
of Special Civil Application may be dispensed with.
It will be open to the appellant of LPA (ST)
No.2224 of 2004 to make such a request before the office
and if the papers of LPA (ST) No.2140 of 2004 contain
complete set of Special Civil Application papers, the
office shall duly consider the request of Mr Kariel and
circulate LPA (ST) No.2224 of 2004 along with LPA (ST)
No.2140 of 2004.
(M.S. SHAH, J.)
(D.H. WAGHELA,J.)
zgs/-