Gujarat High Court Case Information System
Print
CA/4941/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4941 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 452 of 2011
In
SPECIAL CIVIL APPLICATION No. 14585 of 2010
=========================================
DHORAJI
MUNICIPALITY - Petitioner(s)
Versus
ABDUL
KADAR MOHMIYA BUKHARI - Respondent(s)
=========================================
Appearance :
MR
PREMAL R JOSHI for the Petitioner.
RULE SERVED for the
Respondent.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 20/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
This
is an application for condonation of delay of 23 days in filing
Letters Patent Appeal. Rule has been served on the respondent.
However, he has chosen not to contest this application. Heard learned
counsel for the applicant.
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 filing Letters
Patent 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