Gujarat High Court
Civil Application No. 6796 Of 2002 vs Government Pleader For on 3 August, 2010
@))
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL APPLICATION No 6796 of 2002
in
LETTERS PATENT APPEAL (STAMP NUMBER)No 1009 of 2002
--------------------------------------------------------------
MOTI BIJAL
Versus
COLLECTOR
--------------------------------------------------------------
Appearance:
1. Civil Application No. 6796 of 2002
MR RC JANI for Petitioner No. 1
GOVERNMENT PLEADER for Respondent No. 1-2
--------------------------------------------------------------
CORAM : MR.JUSTICE KSHITIJ R.VYAS
and
MR.JUSTICE AKSHAY H.MEHTA
Date of Order: 05/05/2003
ORAL ORDER
(Per : MR.JUSTICE KSHITIJ R.VYAS)
Having heard Mr. Jani as well as Mr. Kodekar,
learned AGP, in our opinion, the delay of 154 days in
filing LPA is sufficiently explained. Delay is condoned.
Rule is made absolute. No order as to costs.
(Kshitij R.Vyas,J.)
(Akshay H.Mehta,J.)
[sonar]