Gujarat High Court High Court

Dhoraji vs Abdul on 20 June, 2011

Gujarat High Court
Dhoraji vs Abdul on 20 June, 2011
Author: V. M. G.B.Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4941/2011	 2/ 2	ORDER 
 
 

	

 

 


 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4941 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 452 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 14585 of 2010
 

 
 
=========================================


 

DHORAJI
MUNICIPALITY - Petitioner(s)
 

Versus
 

ABDUL
KADAR MOHMIYA BUKHARI - Respondent(s)
 

=========================================
 
Appearance : 
MR
PREMAL R JOSHI for the Petitioner. 
RULE SERVED for the
Respondent. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 20/06/2011 

 

 
 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

This
is an application for condonation of delay of 23 days in filing
Letters Patent Appeal. Rule has been served on the respondent.
However, he has chosen not to contest this application. Heard learned
counsel for the applicant.

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.

(V.M.Sahai,J)

(G.B.Shah,J)

***vcdarji

   

Top