Gujarat High Court Case Information System Print CA/688/2011 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 688 of 2011 In LETTERS PATENT APPEAL (STAMP NUMBER) No. 2785 of 2010 In SPECIAL CIVIL APPLICATION No. 13337 of 2000 ========================================================= SUNILBHAI HARIPRASAD VORA - Petitioner(s) Versus ADMINISTRATOR LOK PRAKASHAN LTD & 1 - Respondent(s) ========================================================= Appearance : MR KB PANERI for Petitioner(s) : 1, RULE SERVED for Respondent(s) : 1 - 2. MS SANGEETA PAHWA FOR M/S THAKKAR ASSOC. for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE V. M. SAHAI and HONOURABLE MR.JUSTICE G.B.SHAH Date : 08/04/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE G.B.SHAH)
This
is an application for condonation of delay of 108 days in filing
Letters Patent Appeal.
We
have heard Mr. K.B. Paneri, learned counsel for the applicant and Ms.
Sangeeta Pahwa, learned counsel for the opponent No.1. Rule served to
opponent No.2, but, no one is appeared on behalf of opponent No.2.
Considering
the contents of the application, it cannot be said that the delay
caused in filing the Letters Patent Appeal has remained totally
unexplained. Therefore, we are of the view that the delay caused in
filing Letters Patent Appeal deserves to be condoned. Accordingly,
the application is allowed. Delay is condoned. Rule is made absolute.
[V.M.
Sahai, J.]
[G.B.
Shah, J.]
#Dave
Top