Gujarat High Court Case Information System
Print
CA/8225/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8225 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 916 of 2011
In
SPECIAL CIVIL APPLICATION No. 11099 of 2010
=========================================
========
EXECUTIVE
ENGINEER (O & M) - Petitioner(s)
Versus
BIPINCHANDRA
HARILAL DHUPELIA - Respondent(s)
=================================================
Appearance :
MS
RV ACHARYA for the Petitioner.
Mr.Kishore Paul for the
Respondent.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
1. This
is an application for condonation of delay of 70 days in filing
Letters Patent Appeal. Heard learned counsel for the parties.
2. Considering
the contents of the application, it cannot be said that the delay
caused in filing the Appeal has remained totally unexplained.
Therefore, we are of the view that the delay caused in filing Letters
Patent Appeal deserves to be condoned. Accordingly, the application
is allowed. Delay is condoned. Rule is made absolute. Letters Patent
Appeal to come up for hearing on 17.10.2011. Name of learned counsel
Mr.Kishore Paul may be shown for the respondent in the Appeal also.
(V.M.SAHAI,J)
(K.S.JHAVERI,J)
***vcdarji
Top