Gujarat High Court Case Information System
Print
CA/10242/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10242 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1298 of 2011
In
SPECIAL
CIVIL APPLICATION No. 8530 of 2002
======================================
STATE
OF GUJARAT & 1 - Applicants
Versus
RAJUBHAI
NARANBHAI - Respondent
======================================
Appearance
:
MR NJ SHAH,
AGP
for Applicants.
MR DEVENDRA PANDYA FOR MR JT TRIVEDI for
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/11/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
This
is an application for condonation of delay of 74 days in filing
Letters Patent Appeal. Heard learned counsel for the parties.
2. 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 Letters
Patent Appeal deserves to be condoned. Accordingly, the application
is allowed. Delay is condoned. Rule is made absolute. Office to
notify Letters Patent Appeal for admission hearing on 26.12.2011.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[K. S. JHAVERI, J.]
Savariya
Top