Gujarat High Court High Court

Gujarat vs Manibhai on 21 November, 2011

Gujarat High Court
Gujarat vs Manibhai on 21 November, 2011
Author: A.L.Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10248/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10248 of 2011
 

In
 

CIVIL
APPLICATION (STAMP) No. 8407 of 2011
 

In
 

LETTERS
PATENT APPEAL NO. 59 of 2011
 

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

 

GUJARAT
CO-OPERATIVE OIL SEEDSGROWERS FEDERATION LTD. - Applicant
 

Versus
 

MANIBHAI
CHHAGANBHAI PATEL & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JITENDRA M PATEL for
Applicant. 
MR MAHENDRA K PATEL for Respondent(s) : 1 to 4 
MR
PRANAV DAVE, ASSTT.GOVERNMENT PLEADER for Respondent :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

MR.JUSTICE
			C.L. SONI
		
	

 

 
 


 

Date
: 21/11/2011 

 

ORAL
ORDER

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

Rule.

Learned advocate Mr. Mahendra Patel waives service of notice of rule
for respondent Nos.1 to 4. Mr.Pranav Dave, learned A.G.P., waives
service of notice of rule for respondent No.5.

2. Heard
the learned advocates for the parties.

3. Having
examined the averments made in the application supported by
affidavit, it cannot be said that the delay caused in filing the
application for bringing respondent Nos.3/1 to 3/3 as the heirs of
respondent No.3 – deceased Kantibhai Virchandbhai Patel on record of
the Letters Patent Apepal, has remained totally unexplained. In order
that substantial justice is done, delay deserves to be condoned. The
same is condoned. Rule is made absolute. No costs.

[A.L.Dave,J.]

[C.L.Soni,J.]

-patel

   

Top