Gujarat High Court Case Information System
Print
CA/714/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 714 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2681 of 2010
In
SPECIAL CIVIL APPLICATION No. 2143 of 2008
With
CIVIL
APPLICATION No. 715 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 2704 of 2010
To
CIVIL
APPLICATION No. 717 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 2703 of 2010
=========================================================
CHIEF
OFFICER - Petitioner(s)
Versus
MOHMAD
IRSHAD HUSENBHAI BALOCH & 3 - Respondent(s)
=========================================================
Appearance
:
MR
MURALI N DEVNANI for
Petitioner(s) : 1,
MR PARDIWALA with MS RAVAL for Respondent No.1
MR NJ
SHAH, AGP for Respondents
No.2-4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 27/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule.
Ms.Raval, learned Counsel waives service of notice of Rule for the
respondent workmen and Mr.Shah, learned AGP waives service of notice
of Rule for the other respondents.
The
present application is for condonation of delay of 5 days in
preferring the appeal against the judgement and order passed by the
learned Single Judge in the concerned Special Civil Applications.
Heard
Mr.Devnani, learned Counsel for the applicant, Mr.Pardiwala, learned
Counsel appearing with Ms.Raval for the respondent workmen and
Mr.Shah, learned AGP for the other respondents.
Considering
the facts and circumstances and in view of the grounds mentioned in
the application for condonation of delay, sufficient cause is made
out. Hence, delay deserves to be condoned and, therefore, condoned.
The
applications are disposed of. Rule made absolute accordingly.
The
concerned Letters Patent Appeals be listed for hearing on 3.2.2011.
(Jayant Patel, J.)
(J.
C. Upadhyaya, J.)
vinod
Top