Gujarat High Court High Court

Dilipsingh vs Director on 5 August, 2008

Gujarat High Court
Dilipsingh vs Director on 5 August, 2008
Bench: A.L.Dave And Kumari, Abhilasha Kumari
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/150920/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1509 of 2008
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 3138 of 2007
 

In
LETTERS PATENT APPEAL No. 281 of 2002
 

 
 
=====================================================
 

DILIPSINGH
K PARMAR - Petitioner(s)
 

Versus
 

DIRECTOR,
SAINIK WELFARE & 1 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
HASIT H JOSHI for Petitioner(s) : 1, 
Mr.K.L.Pandya,learned
Assistant Government Pleader for respondents.
 

=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 05/08/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Though
notice of rule is not received back in respect of opponent No.1,
Mr.K.L.Pandya, learned Assistant Government Pleader waives service of
notice of rule for opponent No.1.

This
is an application for condonation of delay of 1635 days in
preferring the Misc.Civil Application.

Heard
Mr.Hasit H.Joshi, learned advocate for the applicant and
Mr.K.L.Pandya, learned Assistant Government
Pleader for opponents.

In
view of the averments made in the application, it cannot be said that
the delay of 1635 days has remained totally unexplained. Therefore,
we are of the view that the delay caused in filing the Misc.Civil
Application deserves to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute. No costs.

(A.L.Dave,J)

(Smt.Abhilasha
Kumari,J)

arg