Gujarat High Court
Patel vs State on 26 April, 2010
Gujarat High Court Case Information System
Print
LPA/404/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 404 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13489 of 2008
=========================================
PATEL
RUPESHKUMAR HIMMATBHAI - Appellant(s)
Versus
STATE
OF GUJARAT, THROUGH THE DIRECTOR OF PRIMARY EDUCATION & 1 -
Respondents
=========================================
Appearance :
MR
HARNISH V DARJI for
Appellant(s) : 1,
MS MINI NAIR, AGP for Respondent(s) : 1,
MR
HS MUNSHAW for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 26/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petition of the appellant having been dismissed only on the ground of
delay of more than three years from the date of cause of action and
no ground having been made out to condone such inordinate delay for
the purpose of entertaining a stale dispute and claim, the appeal is
summarily dismissed.
[D.H.WAGHELA,
J.]
[M.D.SHAH,
J.]
Jyoti
Top