Gujarat High Court
Mahendrakumar vs Unknown on 11 November, 2011
Gujarat High Court Case Information System
Print
CA/15802/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 15802 of 2007
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1166 of 2007
In
SPECIAL
CIVIL APPLICATION No. 5947 of 1992
=========================================================
MAHENDRAKUMAR
R CHUDASMA - Applicant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
GAURAV K MEHTA for Mr PINAKIN M RAVAL for
Applicant
MS
MINI NAIR AGP for
Opponent-State
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE 26th August, 2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Leave
to correct the prayer-paragraph 4 [A].
Rule
returnable today. Learned AGP Ms.Nair appears for and waives service
on behalf of the Opponent-State Government.
This
Application has been taken out by the appellant under
Section 5 of the Limitation Act for condonation of delay of 44 days
occurred in filing the above Letters Patent Appeal.
On
the facts and in the circumstances of the case, the delay is
condoned. Rule is made absolute in terms of paragraph 4 [A].
{Sharad
D. Dave, J.} {Miss R.M Doshit, J.}
Top