Gujarat High Court Case Information System
Print
CA/7140/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7140 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 321 of 2008
=========================================================
BHANUBHAI
TRIBHOVANDAS PATEL - Petitioner(s)
Versus
I
G P OFFICE OF I G P & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AMIT C NANAVATI for
Petitioner(s) : 1,
RULE
UNSERVED for
Respondent(s) : 1,
RULE
SERVED for
Respondent(s) : 2,
MS
LILU K BHAYA for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 05/09/2008
ORAL
ORDER
Heard
learned Advocate Mr. Amit C. Nanavati for the applicant, learned AGP
Mr. Amit P. Patel for opponent State Authority and learned Advocate
Ms. Lilu K. Bhaya for opponent no. 3.
This
application is filed with a prayer to condone delay of 77 days in
filing of the first appeal.
Considering
the averments made in this civil application followed by affidavit
and also considering the submissions made by the learned Advocates
for the parties, this application is allowed as prayed for. Delay of
77 days in filing of the first appeal is condoned in the interest of
justice since sufficient cause has been established by the applicant
to the satisfaction of this court. Rule is made absolute accordingly
with no order as to costs.
(H.K.
Rathod,J.)
Vyas
Top