Gujarat High Court
Executive vs Surendrakumar on 22 August, 2008
Gujarat High Court Case Information System
Print
CA/6574/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6574 of 2008
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2140 of 2007
In
SPECIAL CIVIL APPLICATION No.
9936 of 2001
=========================================================
EXECUTIVE
ENGINEER & 1 - Applicants
Versus
SURENDRAKUMAR
OCHHAVLAL SHAH - Respondent
=========================================================
Appearance
:
MR
HS MUNSHAW for
Applicants
MR IS SUPEHIA for
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 22/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
This
is an application for condonation of delay of 102 days caused in
filing the Letters Patent Appeal.
2. Heard
the learned advocates for the parties.
3. In
view of the averments made in the application, it cannot be said that
the delay has remained totally unexplained. Therefore, we are of the
view that the delay caused in filing the appeal deserves to be
condoned. Accordingly, this application is allowed. Delay is
condoned. Rule is made absolute. No costs.
[A.L.Dave,J.] [Smt.Abhilasha
Kumari,J.]
Top