Gujarat High Court Case Information System
Print
CA/10248/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10248 of 2011
In
CIVIL
APPLICATION (STAMP) No. 8407 of 2011
In
LETTERS
PATENT APPEAL NO. 59 of 2011
=========================================================
GUJARAT
CO-OPERATIVE OIL SEEDSGROWERS FEDERATION LTD. - Applicant
Versus
MANIBHAI
CHHAGANBHAI PATEL & 4 - Respondent(s)
=========================================================
Appearance
:
MR
JITENDRA M PATEL for
Applicant.
MR MAHENDRA K PATEL for Respondent(s) : 1 to 4
MR
PRANAV DAVE, ASSTT.GOVERNMENT PLEADER for Respondent :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
MR.JUSTICE
C.L. SONI
Date
: 21/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule.
Learned advocate Mr. Mahendra Patel waives service of notice of rule
for respondent Nos.1 to 4. Mr.Pranav Dave, learned A.G.P., waives
service of notice of rule for respondent No.5.
2. Heard
the learned advocates for the parties.
3. Having
examined the averments made in the application supported by
affidavit, it cannot be said that the delay caused in filing the
application for bringing respondent Nos.3/1 to 3/3 as the heirs of
respondent No.3 – deceased Kantibhai Virchandbhai Patel on record of
the Letters Patent Apepal, has remained totally unexplained. In order
that substantial justice is done, delay deserves to be condoned. The
same is condoned. Rule is made absolute. No costs.
[A.L.Dave,J.]
[C.L.Soni,J.]
-patel
Top