Gujarat High Court
Deputy vs Hasam on 8 December, 2010
Gujarat High Court Case Information System Print CA/13339/2006 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 13339 of 2006 In LETTERS PATENT APPEAL (STAMP NUMBER) No. 2361 of 2006 In SPECIAL CIVIL APPLICATION No. 2279 of 2006 ====================================== DEPUTY COLLECTOR & 2 - Petitioner(s) Versus HASAM AHMAD RAAR & 1 - Respondent(s) ====================================== Appearance : GOVERNMENT PLEADER for Petitioner(s) : 1 - 3. MR RC KAKKAD for Respondent(s) : 1 - 2. ====================================== CORAM : HONOURABLE THE ACTING CHIEF JUSTICE Y.R.MEENA HONOURABLE MR.JUSTICE A.S.DAVE Date : 01/02/2007 ORAL ORDER
Heard
learned counsel for the parties.
Considering
the submissions and reasons given for delay of 32 days in filing the
Letters Patent Appeal, the delay is condoned. The Application for
condonation of delay under Section 5 of the Limitation Act is
allowed.
List
the appeals for admission hearing on 22.02.2007.
(Y.R.
MEENA, ACTG. C.J.)
(ANANT S. DAVE, J.)
[sn
devu] pps
Top