Gujarat High Court Case Information System
Print
CA/9287/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9287 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1131 of 2011
In
SPECIAL
CIVIL APPLICATION No. 482 of 2011
======================================
GUJARAT
URJA VIKAS NIGAM LTD. (G.E.B) & 1 - Applicants
Versus
GAYATRIBEN
J DAVE - Respondent
======================================
Appearance
:
MR
DIPAK R DAVE for Applicants.
MR SAMIR B GOHIL for
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/11/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
This
is an application for condonation of delay of 5 days in filing
Letters Patent Appeal. Heard learned counsel for the parties.
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.
3. Registry
is directed to notify Letters Patent Appeal for admission hearing on
21.11.2011. Name of Mr.Samir B. Gohil may be shown in the Letters
Patent Appeal.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[K. S. JHAVERI, J.]
Savariya
Top