Gujarat High Court
Hasmukhbhai vs Principal on 10 March, 2010
Gujarat High Court Case Information System
Print
CA/1137/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1137 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2653 of 2009
In
SPECIAL CIVIL APPLICATION No. 8777 of 2009
=========================================================
HASMUKHBHAI
BHAILALABHAI VASAVA - Petitioner(s)
Versus
PRINCIPAL
DISTRICT AND SESSIONS JUDGE & 1 - Respondent(s)
=========================================================
Appearance
:
MR
IS SUPEHIA for
Applicant (s) : 1,
MR JB PARDIWALA for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 10/03/2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
This
application under Section 5 of the Limitation Act is filed by the
appellant for condonation of delay of 21 days occurred in filing the
above Letters Patent Appeal.
Learned
advocate Mr.Supehia has appeared for the applicant. He states that
the applicant was suffering from various diseases and because of his
illness, he could not file the Appeal in time. He has further
submitted that this is the reason for which the service of the
appellant is terminated.
In
the aforesaid circumstances, the delay is condoned. Rule is made
absolute in terms of paragraph 3-A.
(Ms.R.M.Doshit,J)
(M.D.Shah,J)
pathan
Top