Gujarat High Court
Special vs Patel on 16 July, 2008
Gujarat High Court Case Information System
Print
CA/9500/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9500 of 2005
In
FIRST
APPEAL (STAMP NUMBER) No. 3020 of 2004
=========================================================
SPECIAL
LAQ OFFICER - Petitioner(s)
Versus
PATEL
MANGUBEN SHIVLAL & 1 - Respondent(s)
=========================================================
Appearance
:
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1,
None for Respondent(s) :
1, 1.2.1, 1.2.2,1.2.3
NOTICE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 16/07/2008
ORAL
ORDER
Rule.
Considering the facts and circumstances of the case, sufficient cause
is shown to condone the delay caused in filing the appeal.
Therefore, this application is allowed and delay of 25 days caused in
filing the appeal is condoned. Rule is made absolute with no order
as to costs.
Office
is directed place main First Appeal for admission hearing on 28th
July, 2008.
(K.S.Jhaveri,
J.)
/malek
Top