Gujarat High Court High Court

Executive vs Surendrakumar on 22 August, 2008

Gujarat High Court
Executive vs Surendrakumar on 22 August, 2008
Author: A.L.Dave,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6574/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6574 of 2008
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2140 of 2007
 

In
 


SPECIAL CIVIL APPLICATION No.
9936 of 2001
 

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

 

EXECUTIVE
ENGINEER & 1 - Applicants
 

Versus
 

SURENDRAKUMAR
OCHHAVLAL SHAH - Respondent
 

=========================================================
 
Appearance
: 
MR
HS MUNSHAW for
Applicants 
MR IS SUPEHIA for
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 22/08/2008 

 

ORAL
ORDER

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

This
is an application for condonation of delay of 102 days caused in
filing the Letters Patent Appeal.

2. Heard
the learned advocates for the parties.

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

[A.L.Dave,J.] [Smt.Abhilasha
Kumari,J.]

   

Top