Gujarat High Court Case Information System
Print
CA/3797/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3797 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 368 of 2011
To
CIVIL
APPLICATION No. 3805 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 376 of 2011
=========================================================
PARGI
KHATUBHAI LAGAJIBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RD DAVE for
Petitioner(s) : 1,
MR NJ SHAH, ASSTT.GOVERNMENT PLEADER for
Respondent(s) : 1, 3,
MR RA MISHRA for Respondent(s) : 2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 31/03/2011
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Rule.
Mr.N.J.Shah, learned AGP waives service of notice of Rule for
respondent Nos.1 and 3 and Mr.R.A.Mishra, learned counsel waives
service of notice of Rule on behalf of respondent No.2.
We
have gone through these delay condonation applications and the
affidavit in support of the same. Considering the same, it cannot be
said that the delay caused in filing the appeals has remained totally
unexplained. Therefore, we are of the view that these applications
deserve to be allowed and they
are allowed accordingly. The delay in filing the appeals is condoned.
Rule is made absolute.
List
this group of matter with the connected matters on 6.5.2010.
(V.M.Sahai,
J.)
Sreeram. (G.B.Shah,
J.)
Top