Gujarat High Court
Appearance : vs Mr Nikhil S on 24 March, 2011
Gujarat High Court Case Information System
Print
CA/1007/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1007 of 2009
N
LETTERS
PATENT APPEAL STAMP No. 1368 of 2008
===============================================================
STATE
OF GUJARAT & OTHERS
Versus
KAUSHIK
S DANTANI
===============================================================
Appearance :
MR
UA TRIVEDI, ASST. GOVERNMENT PLEADER for Petitioners.
MR NIKHIL S
KARIEL for M/S.TANNA ASSOCIATES for
Respondent
===============================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 04/02/2009
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Rule,
returnable today. Mr. Kariel, learned advocate appears for and waives
service of notice of rule on behalf of the respondent.
This
application made under section 5 of the Limitation Act has been taken
out by the applicant State Government for condonation of delay of 179
days caused in filing the above Letters Patent Appeal.
On
the facts and in the circumstances of the case, the delay caused in
filing the appeal is condoned. Rule is made absolute in terms of
paragraph 5(B) of the application. The parties shall bear their own
costs.
[MS.
R.M.DOSHIT, J.]
mathew [H.B.ANTANI,
J.]
Top