Gujarat High Court Case Information System
Print
CA/15505/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15505 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2607 of 2010
In
SPECIAL CIVIL APPLICATION No. 9200 of 2004
=========================================
DEVJI
RAJA RABARI - Petitioner(s)
Versus
DEPUTY
EDECUTIVE ENGINEER - Respondent(s)
=========================================
Appearance :
MR
KISHOR M PAUL for the Petitioner.
MR SHASHIKANT S GADE for the
Respondent.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 28/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
This
is an application for condonation of delay of 30 days in filing
Appeal. Heard learned counsel Mr. K.A.Paul for the applicant and
learned advocate Mr. Shashikant Gade for the respondent.
2. Considering
the contents of the application, it cannot be said that the delay
caused in filing the Appeal has remained totally unexplained.
Therefore, we are of the view that the delay caused in fling Appeal
deserves to be condoned. Accordingly, the application is allowed.
Delay is condoned. Rule is made absolute.
(V.M.Sahai,J)
(G.B.Shah,J)
***vcdarji
Top