Gujarat High Court
State vs Shah on 16 June, 2010
Gujarat High Court Case Information System
Print
CA/13419/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 13419 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2778 of 2009
In
SPECIAL CIVIL APPLICATION No. 3826 of 1992
=========================================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
SHAH
DHARMESHKUMAR RAMESHCHANDRA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NJ SHAH ASSTT GOVERNMENT PLEADER
for
Petitioner(s) : 1 - 3.
MR BIPIN P JASANI for Respondent(s) :
1,
RULE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 16/06/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Delay
of 339 days in preferring the appeal is condoned in view of the
uncontroverted averments made in the application and the further
affidavit of Education Inspector in the office of D.E.O., Mehsana.
Rule is made absolute with no order as to costs.
As
far as practicable, the main L.P.A. may be listed for admission
hearing on 23.06.2010
as suggested by learned counsel. Sd/-
(
D.H.Waghela, J.)
Sd/
(
M.D.Shah, J.)
(KMG
Thilake)
Top