Gujarat High Court
Kanchanben vs State on 26 October, 2010
Gujarat High Court Case Information System
Print
CA/11059/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11059 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1468 of 2010
In
SPECIAL CIVIL APPLICATION No. 13357 of 2008
=========================================
KANCHANBEN
VINODBHAI DHARAJIYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
NK MAJMUDAR for
Petitioner(s) : 1,
MR NJ SHAH, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1 - 3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 26/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
1. This
is an application for condonation of delay of 577 days caused in
filing the Letters Patent Appeal.
2. Heard
learned Advocates for the parties.
3. 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. No costs.
[A.L.Dave,
J.]
[M.D.Shah,
J.]
satish
Top