Gujarat High Court Case Information System
Print
CA/15778/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15778 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1761 of 2010
In
SPECIAL CIVIL APPLICATION No. 3697 of 2010
=========================================================
STATE
OF GUJARAT & 3 - Petitioner(s)
Versus
JAYANTIBHAI
HARSURBHAI AHIR - Respondent(s)
=========================================================
Appearance
:
MR
NJ SHAH, AGP for Petitioner(s) : 1 - 4.
MR SP MAJMUDAR for
Respondent(s) : 1,
MR PP MAJMUDAR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 03/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for condonation of delay of 32 days in
preferring the appeal against the order passed by the learned Single
Judge in Special Civil Application No.3697 of 2010.
Considering
the facts and circumstances and in view the grounds mentioned in the
application for condonation of delay, sufficient cause is made out.
Hence, delay deserves to be condoned and, therefore, condoned.
The
application is disposed of. Rule made absolute accordingly.
The
LPA be listed for hearing on 10.2.2011. Direct service is
permitted.
(Jayant Patel, J.)
(J. C. Upadhyaya, J.)
vinod
Top