Gujarat High Court High Court

Deputy vs Unknown on 22 August, 2008

Gujarat High Court
Deputy vs Unknown on 22 August, 2008
Author: A.L.Dave,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5810/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5810 of 2008
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 638 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 17198 of 2007
 

 
 
=========================================================

 

DEPUTY
EXECUTIVE ENGINEER - Applicant
 

Versus
 

MAMMAIYA
GOVIDNBHAI LAVADIYA - Opponent
 

=========================================================
 
Appearance
: 
GMR
REETA CHANDARANA, AGP, for
Applicant 
MR DR BHATT for
opponent, 
=========================================================


 
	  
	 
	  
		 
			 

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 110 days caused in
filing the Letters Patent Appeal.

2. Learned
advocate Mr.D.R.Bhatt appearing for the opponent has relied on the
decision of the Apex Court rendered in the case of P.K.Ramachandran
v. State of Kerala & Anr. AIR
1998 SC 2276.

3. Having
gone through the judgment, we are of the view that in light of the
supporting affidavit filed by the applicant side, it cannot be said
that the cause of delay is not reasonably explained. The judgment,
therefore, cannot be of any help to the opponent. The delay caused in
filing the appeal, therefore, 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.]

(patel)

   

Top