Gujarat High Court
Deepak vs Unknown on 8 March, 2010
Gujarat High Court Case Information System
Print
CA/255/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 255 of 2010
In
LETTERS
PATENT APPEAL (STAMP) No. 1553 of
2009
=========================================================
DEEPAK
BACHUBHAI MAKWANA - Applicant(s)
Versus
BHAVNAGAR
DISTRICT PANCHAYAT - Opponent(s)
=========================================================
Appearance
:
MR
PARTH S TOLIA for Applicant(s) : 1,
MR BHAGEL for MR HS MUNSHAW
for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 08/03/2010
ORAL
ORDER
(Per : HONOURABLE MS. JUSTICE
R.M.DOSHIT)
This application
under Section 5 of the Limitation Act has been made by the appellant
– workman for condonation of delay of 20 days occurred in filing the
above Letters Patent Appeal.
On
the facts and in the circumstances of the case, the delay is
condoned. Rule is made absolute in terms of paragraph 8(B).
(Ms.R.M.Doshit,
J.)
(M.D.
Shah, J.)
*menon
Top