Gujarat High Court
Shakti vs Vasubhai on 1 February, 2011
Gujarat High Court Case Information System
Print
CA/11999/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11999 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1940 of 2010
In
SPECIAL CIVIL APPLICATION No. 1938 of 2001
=========================================================
SHAKTI
ENGINEERING WORKS - Petitioner(s)
Versus
VASUBHAI
KUMAR PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BHARAT SHAH for
Petitioner(s) : 1,
MR UT MISHRA for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2,
MR JB PARDIWALA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 01/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for condonation of delay of 10 days in
preferring the appeal against the judgement and order passed by the
learned Single Judge in SCA No.1938 of 2001.
Considering
the facts and circumstances and in view of the grounds mentioned in
the application for condonation of delay, sufficient cause is made
out. Hence, delay deserves to be condoned and, therefore, condoned.
The
application is disposed of. Rule made absolute accordingly.
The
LPA (ST) No.1940 of 2010 be listed for hearing on 15.2.2011.
(Jayant Patel, J.)
(J.
C. Upadhyaya, J.)
vinod
Top