Gujarat High Court
State vs Chaudhari on 25 February, 2011
Gujarat High Court Case Information System
Print
CA/16840/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16840 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1916 of 2010
In
SPECIAL CIVIL APPLICATION No. 13115 of 2009
=========================================================
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Petitioner(s)
Versus
CHAUDHARI
ROHIT LALJIBHAI - Respondent(s)
=========================================================
Appearance
:
MR
NJ SHAH, AGP for Petitioner(s) : 1 - 3.
RULE SERVED BY DS for
Respondent(s) : 1,
MR PRAVIN P PANCHAL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 25/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Heard
Mr.N.J.Shah, learned AGP for the applicants and Mr.Pravin P.Panchal,
learned advocate for the respondent.
Considering
the averments made in the application, we are of the opinion that
sufficient cause is made out for condonation of delay caised in
filing the appeal. Hence this application is allowed. Delay is
condoned. Rule is made absolute accordingly.
(V.M.Sahai,
J.)
Sreeram. (G.B.Shah,
J.)
Top