Gujarat High Court Case Information System
Print
CA/8290/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8290 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1004 of 2010
In
SPECIAL CIVIL APPLICATION No. 4881 of 2006
=================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
ANJALI
(NAVRANGPURA) CO-OP. HOUSING SOCI.LTD. - Respondent(s)
=================================================
Appearance :
Mr. J.K.Shah,
Assistant GOVERNMENT PLEADER for the
Petitioners.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 03/08/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
petition for condonation of delay in preferring Appeal has been filed
after delay of 1306 days (about four years) on the ground that file
was sent from one department to another department, but it has not
been made clear as to how four years’ time taken to decide to prefer
an Appeal against the order passed on 19th September, 2006 in Special
Civil Application No. 4881 of 2006.
In
the facts and circumstances and being not satisfied with the grounds,
the petition for condonation of delay is dismissed. Civil Application
is accordingly dismissed.
(S.J.Mukhopadhaya,C.J.)
(K.M.Thaker,J)
***vcdarji
Top