Gujarat High Court
Sureshbhai vs State on 16 October, 2008
Gujarat High Court Case Information System
Print
CA/10815/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10815 of 2008
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1089 of 2008
In
SPECIAL CIVIL APPLICATION No. 9198 of 2008
=============================================
SURESHBHAI
SOMABHAI BHARVAD - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH THE SECRETARY & 3 - Respondent(s)
=============================================
Appearance
:
MR BM MANGUKIYA for
Petitioner(s) : 1,
MR REETA CHANDARANA ASST GOVERNMENT PLEADER for
Respondent(s) : 1,
MR PREMAL R JOSHI for Respondent(s) : 2 -
4.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 16/10/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Heard
learned counsel for the parties on this Civil Application for
condonation of delay.
Sufficient
cause having been shown, the delay of 07 days in filing Letters
Patent Appeal is condoned.
The
application for condonation of delay under Section-5 of the
Limitation Act stands allowed.
List
the appeal for admission hearing in the next week.
(K.S. RADHAKRISHNAN, C.J.)
(AKIL
KURESHI, J.)
kailash
Top