Gujarat High Court High Court

District vs Patel on 17 October, 2011

Gujarat High Court
District vs Patel on 17 October, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9602/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9602 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1104 of 2011
 

In
 


SPECIAL CIVIL
APPLICATION No. 66 of 2009
 

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


 

DISTRICT
EDUCATION OFFICER & 2 - Petitioner(s)
 

Versus
 

PATEL
GOVINDBHAI HARIBHAI & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR NJ SHAH
AGP for Petitioner(s) : 1 - 3. 
RULE NOT RECD
BACK for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
     Date : 17/10/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

Mr.

B.D. Karia, learned counsel states that he appears for the contesting
respondent.

Heard
learned counsel for the respective parties.

On
the facts and circumstances of the case sufficient cause is shown to
condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.

Office
is directed to list appeal for admission on 20.10.2011.

[V.M.

SAHAI, J.]

[K.S.

JHAVERI, J.]

/phalguni/

   

Top