Gujarat High Court
Chandrakant vs District on 7 October, 2010
Gujarat High Court Case Information System
Print
CA/10400/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10400 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1275 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7114 of 1998
=========================================
CHANDRAKANT
K DAVE - Petitioner(s)
Versus
DISTRICT
JUDGE - Respondent(s)
=========================================
Appearance :
MR
ANAND B GOGIA for
Petitioner(s) : 1,MR RB GOGIA for Petitioner(s) : 1,MR BB GOGIA for
Petitioner(s) : 1,
MR JB PARDIWALA for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 07/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
1. This
is an application for condonation of delay of 24 days caused in
filing the Letters Patent Appeal.
2. Considering
the contents of the application, it cannot be said that the delay
caused in filing the appeal has remained totally unexplained.
Therefore, we are of the view of that the delay caused in filing the
appeal deserves to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute.
[A.L.Dave,
J.]
[M.D.Shah,
J.]
satish
Top