Executive vs Bipinchandra on 10 October, 2011

0
43
Gujarat High Court
Executive vs Bipinchandra on 10 October, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8225/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8225 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 916 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 11099 of 2010
 

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

EXECUTIVE
ENGINEER (O & M) - Petitioner(s)
 

Versus
 

BIPINCHANDRA
HARILAL DHUPELIA - Respondent(s)
 

=================================================
 
Appearance : 
MS
RV ACHARYA for the Petitioner. 
Mr.Kishore Paul for the
Respondent. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 10/10/2011 

 

					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

1. This
is an application for condonation of delay of 70 days in filing
Letters Patent Appeal. Heard learned counsel for the parties.

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. Letters Patent
Appeal to come up for hearing on 17.10.2011. Name of learned counsel
Mr.Kishore Paul may be shown for the respondent in the Appeal also.

(V.M.SAHAI,J)

(K.S.JHAVERI,J)

***vcdarji

   

Top

LEAVE A REPLY

Please enter your comment!
Please enter your name here