Gujarat High Court High Court

Civil Application No. 6796 Of 2002 vs Government Pleader For on 3 August, 2010

Gujarat High Court
Civil Application No. 6796 Of 2002 vs Government Pleader For on 3 August, 2010
Author: Kshitij R.Vyas,&Nbsp;Honourable H.Mehta,&Nbsp;
@))


      IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



      CIVIL APPLICATION No 6796 of 2002


              in


      LETTERS PATENT APPEAL (STAMP NUMBER)No 1009      of 2002



      --------------------------------------------------------------
      MOTI BIJAL
 Versus
      COLLECTOR
      --------------------------------------------------------------
      Appearance:
      1. Civil Application No. 6796 of 2002
           MR RC JANI for Petitioner No. 1
           GOVERNMENT PLEADER for Respondent No. 1-2


      --------------------------------------------------------------


                   CORAM : MR.JUSTICE KSHITIJ R.VYAS
                                      and
                           MR.JUSTICE AKSHAY H.MEHTA


                   Date of Order: 05/05/2003


 ORAL ORDER

(Per : MR.JUSTICE KSHITIJ R.VYAS)
Having heard Mr. Jani as well as Mr. Kodekar,
learned AGP, in our opinion, the delay of 154 days in
filing LPA is sufficiently explained. Delay is condoned.
Rule is made absolute. No order as to costs.

(Kshitij R.Vyas,J.)

(Akshay H.Mehta,J.)

[sonar]