Gujarat High Court Case Information System
Print
CA/15365/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 15365 of 2007
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 547 of 2007
In
SPECIAL
CIVIL APPLICATION No. 11174 of 2001
=========================================================
CHIEF
OFFICER KESHOD MUNICIPALITY - Applicant(s)
Versus
LAXMAN
RAM GHARSARDA - Opponent(s)
=========================================================
Appearance
:
MR
DEEPAK P SANCHELA for
Applicant
None for
Opponent
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE K.M.THAKER 1st December, 2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
This
Application has been taken out by the appellant-Keshod Municipality
under Section 5 of the Limitation Act for condonation of delay of
1439 days.
Learned
advocate Mr. Sanchela appears for the applicant-Keshod Municipality.
He states that identical writ petitions preferred by the
applicant-Keshod Municipality were rejected on 2nd April,
2003. The Letters Patent Appeal No. 861 of 2008 and other appeals
arising out of the said judgment have been dismissed on 9th
September, 2008 by the Bench [Coram : Messrs. Justice
Bhagwati Prasad & D.H Waghela]. He says that the present
appeal, being identical, be dismissed.
In
above view of the matter, the application for condonation of delay is
rejected.
Registration
of Letters Patent Appeal is refused.
{Miss
R.M Doshit, J.}
{K.M
Thaker, J.}
Prakash*
Top