Gujarat High Court Case Information System
Print
CA/15590/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15590 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2379 of 2010
In
SPECIAL CIVIL APPLICATION No. 9046 of 2010
=========================================================
AVDHESHSINH
RAMBALISING CHAUHAN - Petitioner(s)
Versus
PRINCIPAL,
UTKARSH HIGHER SECONDARY SCHOOL & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SUDHAKAR B JOSHI for
Petitioner(s) : 1,MR CHAITANYA S JOSHI for Petitioner(s) : 1,
RULE
SERVED BY DS for Respondent(s) : 1 - 2.
MR NJ SHAH, AGP for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 23/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Heard
learned Mr.Chaitanya S.Joshi for the applicant and Mr.N.J.Shah,
learned AGP for respondent No.3. Though served by Direct Service,
respondent Nos.1 and 2 have not put any appearance on their behalf.
Having
heard learned counsel for the parties and after considering the
averments made in the application, sufficient cause is made out for
condoning the delay caused in filing the appeal. Hence, we are of the
view that this application deserves
to be allowed and it is hereby allowed. The delay caused in filing
the appeal is condoned. Rule is made absolute accordingly.
(V.M.Sahai,
J.)
Sreeram. (G.B.Shah,
J.)
Top