Gujarat High Court High Court

Sonal vs Principal on 4 April, 2011

Gujarat High Court
Sonal vs Principal on 4 April, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2139/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2139 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 209 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 3822 of 2010
 

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

SONAL
BABUBHAI SONDHARVA - Petitioner(s)
 

Versus
 

PRINCIPAL
DISTRICT JUDGE & 1 - Respondent(s)
 

===============================================
 
Appearance : 
MR
PARESH UPADHYAY for Petitioner(s) : 1, 
RULE SERVED for
Respondent(s) : 1, 
MS. KRUTI M SHAH for Respondent(s) :
2, 
===============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 04/04/2011 

 

 
 
ORAL
ORDER

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

Heard
the
learned counsel for the parties. The delay in filing the appeal
is sufficiently explained in the application. This application is
allowed. The delay caused in filing the application is condoned.
Rule is made absolute accordingly.

[V
M SAHAI, J.]

[G
B SHAH, J.]

msp

   

Top