Gujarat High Court
Dahyabhai vs The on 23 March, 2011
Gujarat High Court Case Information System
Print
CA/1375/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1375 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 177 of 2011
In
SPECIAL CIVIL APPLICATION No. 10844 of 2007
===============================================
DAHYABHAI
RAMBHAI RAVAL - Petitioner(s)
Versus
THE
DANTIWADA WATER RESERVOIR SCHEME - Respondent(s)
===============================================
Appearance
:
MR PR NANAVATI for
Petitioner(s) : 1,MR BS KHATANA for Petitioner(s) : 1,
RULE SERVED
for Respondent(s) :
1,
===============================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 23/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Heard
Mr Sapan Shah holding brief of Mr P.R. Nanavati, learned counsel for
the applicant. Rule has been served on respondent No.1.
The
delay caused in filing the appeal is sufficiently explained in the
application. The application is allowed. The delay caused in filing
the appeal is condoned. Rule is made absolute accordingly.
[V
M SAHAI, J.]
[G
B SHAH, J.]
msp
Top