Gujarat High Court Case Information System
Print
CA/3713/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3713 of 2011
In
LETTERS
PATENT APPEAL No. 736 of 2011
In
SPECIAL CIVIL APPLICATION No. 4371 of 2009
=================================================
STATE
OF GUJARAT
Versus
ISHWARSINH
JAYSINH RAJPUT
=================================================
Appearance :
Ms
Krina Calla, Asst. Government Pleader for the
Petitioner
DS AFF.NOT FILED (N) for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 03/05/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
application has been preferred for condoning the delay of 316 days in
preferring appeal against order dated 6th
May 2009 passed by the learned Single Judge in Special Civil
Application No.4371 of 2009.
The
applicant has shown the detailed ground for delay in preferring the
appeal. We find that permission was sought for from the office of
the Mamlatdar & ALT, Choryasi up to the higher level and then
after order passed by the Under Secretary, Legal
Department
on 22nd
December 2009 to Collector, Surat was asked to prefer appeal.
Thereafter, the matter took some time in the office of the learned
counsel for the State to prefer the appeal. In spite of notice, the
respondents have not filed any petition for opposing the prayer.
Taking into consideration the facts of the case and being satisfied
with
the ground shown, delay of 316 days in preferring the appeal is
condoned. Civil Application stands disposed of.
(S.J. Mukhopadhaya, CJ.)
(J.B.Pardiwala, J.)
*mohd
Top