Gujarat High Court Case Information System
Print
CA/7590/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7590 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1453 of 2010
=========================================================
JAGRUTIBEN
KANAKSINH CHAVDA - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DIVYESH A JOSHI for
Petitioner(s) : 1,
MS MANISHA LAVKUMAR SHAH, AGP for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 03/09/2010
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE
A.L.DAVE)
This
is an application for condonation of delay of 46 days caused in
preferring the appeal.
Heard
learned advocate Mr.Divyesh Joshi Pandya for the applicant and
learned AGP Ms.Manisha Lavkumar Shah for the respondent-State.
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, the application is allowed. The delay caused
in preferring the appeal is condoned. Rule is made absolute. No
order as to costs.
(
A.L. Dave, J. ) ( B.N. Mehta, J. )
syed/
Top