CA/150920/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 1509 of 2008 In MISC.CIVIL APPLICATION (STAMP NUMBER) No. 3138 of 2007 In LETTERS PATENT APPEAL No. 281 of 2002 ===================================================== DILIPSINGH K PARMAR - Petitioner(s) Versus DIRECTOR, SAINIK WELFARE & 1 - Respondent(s) ===================================================== Appearance : MR HASIT H JOSHI for Petitioner(s) : 1, Mr.K.L.Pandya,learned Assistant Government Pleader for respondents. ===================================================== 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 not received back in respect of opponent No.1,
Mr.K.L.Pandya, learned Assistant Government Pleader waives service of
notice of rule for opponent No.1.
This
is an application for condonation of delay of 1635 days in
preferring the Misc.Civil Application.
Heard
Mr.Hasit H.Joshi, learned advocate for the applicant and
Mr.K.L.Pandya, learned Assistant Government
Pleader for opponents.
In
view of the averments made in the application, it cannot be said that
the delay of 1635 days has remained totally unexplained. Therefore,
we are of the view that the delay caused in filing the Misc.Civil
Application 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