Gujarat High Court
Deputy vs Hasam on 8 December, 2010
Gujarat High Court Case Information System
Print
CA/13339/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 13339 of 2006
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2361 of 2006
In
SPECIAL CIVIL APPLICATION No. 2279 of 2006
======================================
DEPUTY
COLLECTOR & 2 - Petitioner(s)
Versus
HASAM
AHMAD RAAR & 1 - Respondent(s)
======================================
Appearance :
GOVERNMENT
PLEADER for Petitioner(s) : 1 - 3.
MR
RC KAKKAD for Respondent(s) : 1 -
2.
======================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE Y.R.MEENA
HONOURABLE
MR.JUSTICE A.S.DAVE
Date
: 01/02/2007
ORAL
ORDER
Heard
learned counsel for the parties.
Considering
the submissions and reasons given for delay of 32 days in filing the
Letters Patent Appeal, the delay is condoned. The Application for
condonation of delay under Section 5 of the Limitation Act is
allowed.
List
the appeals for admission hearing on 22.02.2007.
(Y.R.
MEENA, ACTG. C.J.)
(ANANT S. DAVE, J.)
[sn
devu] pps
Top