Gujarat High Court Case Information System
Print
CA/11017/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11017 of 2009
In
FIRST
APPEAL (STAMP NUMBER) No. 2850 of 2007
=========================================================
PUNABHAI
THAVARBHAI HARIJAN - Petitioner(s)
Versus
DY.COLLECTOR
NAKHATRANA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ANAND R PATEL for
Petitioner(s) : 1, MR AJ
DESAI AGP for Respondent(s) : 1, 3.
RULE SERVED for Respondent(s)
: 2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 29/11/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocate Mr Anand Patel for the applicant and learned AGP Mr
Desai for respondent Nos.1 and 3. None appears for respondent No.2,
though notice of Rule is served.
2. This
is an application for condonation of delay of 11 days caused in
filing the Appeal.
3. Considering
the contents of the application, it cannot be said that the delay
caused in filing the appeal has remained totally unexplained.
Therefore, we are of the view that the delay caused in filing the
appeal deserves to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top