Gujarat High Court Case Information System
Print
CA/8034/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8034 of 2010
In
LETTERS
PATENT APPEAL No. 1632 of 2010
In
SPECIAL CIVIL APPLICATION No. 10400 of 2008
=========================================================
GHELABHAI
CHHIBABHAI PATEL - Petitioner(s)
Versus
DIVISIONAL
CONTROLLER, - Respondent(s)
=========================================================
Appearance
:
MR
GK RATHOD for
Petitioner(s) : 1, MR MUKESH H
RATHOD for Petitioner(s) : 1,
MR HS MUNSHAW for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 06/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
This
is an application for condonation of delay of 171 days caused in
filing the Letters Patent Appeal.
Heard
learned advocate Mr.Rathod for the applicant and learned counsel,
Mr.Munshaw for the respondent.
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 of that the delay caused in filing
the appeal deserves to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute.
(A.L.DAVE,J.)
(M.D.SHAH,J.)
radhan
Top