Gujarat High Court
====================================== vs Served By Affix.-(R) For on 12 September, 2008
Bench: Bhagwati Prasad D.H.Waghela, D.H.Waghela
CA/764020/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 7640 of 2008 In LETTERS PATENT APPEAL (STAMP) No. 521 of 2008 In SPECIAL CIVIL APPLICATION No. 24947 of 2006 ====================================== STATE OF GUJARAT & OTHERS Versus PRABHATSINH DULABHAI PARMAR ====================================== Appearance : Ms Asmita Patel, Assistant Government Pleader for the applicants SERVED BY AFFIX.-(R) for Respondent(s) : 1, ====================================== CORAM : HONOURABLE MR.JUSTICE BHAGWATI PRASAD and HONOURABLE MR.JUSTICE D.H.WAGHELA Date : 12/09/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
respondent is stated to have been served by affixing copy of the
notice at his address. Delay of 185 days in filing the appeal is
condoned in view of the uncontroverted averments made in the
application. Rule is made absolute with no order as to costs.
Subject
to removal of office objections, the appeal shall be registered and
listed for admission hearing on 18.09.2008.
(Bhagwati
Prasad, J.)
(D.H.Waghela,
J.)
*mohd