Gujarat High Court
Bajrangbhai vs The on 1 July, 2008
Bench: Mohit S. D.H.Waghela, D.H.Waghela
CA/6700/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 6700 of 2008 In LETTERS PATENT APPEAL (STAMP NUMBER) No. 757 of 2008 In SPECIAL CIVIL APPLICATION No. 4212 of 2008 ================================================= BAJRANGBHAI NARANBHAI BHARWAD - Petitioner(s) Versus THE JOINT CHARITY COMMISSIONER & 7 - Respondent(s) ================================================= Appearance : MS SONAL R SHAH for Petitioner(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 1 - 8. ================================================= CORAM : HONOURABLE ACTING CHIEF JUSTICE MR.M.S.SHAH and HONOURABLE MR.JUSTICE D.H.WAGHELA Date : 01/07/2008 ORAL ORDER
(Per
: HONOURABLE ACTING CHIEF JUSTICE MR.M.S.SHAH)
Though
served, none appears for the respondents. Sufficient cause is shown
for condoning the delay of eight days in filing the appeal. The
delay is, therefore, condoned. Rule is made absolute.
The
application stands disposed of.
Letters
Patent Appeal shall be listed for admission hearing on 09.07.2008.
(M.S. SHAH, ACTG.C.J.)
(D.H.WAGHELA, J.)
Hitesh