Gujarat High Court
Abbasbhai vs State on 27 October, 2010
Gujarat High Court Case Information System
Print
CA/11296/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11296 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1220 of 2010
=========================================================
ABBASBHAI
A PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Petitioner(s) : 1,
MR NJ SHAH, AGP for Respondent(s) : 1 - 2.
MR
HS MUNSHAW for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 27/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
This
is an application for condonation of delay of 13 days caused in
filing the Letters Patent Appeal.
Heard
learned advocate Mr.Majmudar for the applicant, learned AGP
Mr.N.J.Shah for the respondent Nos.1 and 2 and learned advocate,
Mr.Munshaw for the respondent No.3.
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 of that the delay caused in filing
the appeal deserves to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute.
(A.L.DAVE,J.) (M.D.SHAH,J.)
radhan
Top