Gujarat High Court Case Information System
Print
CA/419420/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4194 of 2008
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 413 of 2008
In
SPECIAL CIVIL APPLICATION No. 23303 of 2007
=====================================================
BARANDA
KALABHAI KAVAJI - Petitioner(s)
Versus
PRANTIJ
KELVANI MANDAL & 3 - Respondent(s)
=====================================================
Appearance :
MR
SHALIN N MEHTA for Petitioner(s) : 1,
RULE SERVED for
Respondent(s) : 1 - 2.
MR MANISH J PATEL for Respondent(s) :
3,
Ms.Tanuja Kachchhi,learned Assistant Government Pleader for
Respondent(s) :
4,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 05/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
This
is an application for condonation of delay of 69 days in preferring
the Letters Patent Appeal.
Heard
Mr.Shalin N.Mehta, learned advocate for the applicant and Ms.Tanuja
Kachchhi,learned Assistant Government Pleader for the opponent No.4.
In
view of the averments made in the application, it cannot be said that
the delay of 69 days has remained totally unexplained. Therefore, we
are of the view that the delay caused in filing the appeal deserves
to be condoned. Accordingly, the application is allowed. Delay is
condoned. Rule is made absolute. No costs.
(A.L.Dave,J)
(Smt.Abhilasha
Kumari,J)
arg
Top