Gujarat High Court High Court

Khimji vs State on 18 February, 2011

Gujarat High Court
Khimji vs State on 18 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8324/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8324 of 2010
 

In


 

MISC.CIVIL
APPLICATION No. 564 OF 2011 

 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1727 of 2008
 

With


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1727 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 4774 of 1997
 

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


 

KHIMJI
JAMNADAS OIL CAKE INDUSTRIES - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
ASHISH H SHAH for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 18/02/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

CIVIL
APPLICATION No. 8324 of 2010

This
Civil Application has been preferred for condonation of delay of 299
days in preferring the proposed petition for restoration.

It
appears that the petitioner preferred a Letters Patent Appeal with
certain defects which having not removed, the Court dismissed the
appeal for non-compliance of the Court’s order.

It
is stated that because of the inadvertent bona fide mistake of the
advocate’s clerk, the defects could not be removed in the Letters
Patent Appeal. The advocate who was initially engaged to appear in
the Letters Patent Appeal having appointed as the Additional
Solicitor General of India, Supreme Court, the defects could not be
removed by the Clerk.

We
have perused the petition and heard Ms Krina P Calla, learned AGP
appearing on behalf of the respondents. We being satisfied with the
ground shown, condone the delay of 299 days in preferring the Misc.
Civil Application for restoration.

This
Civil Application stands disposed of.

MISC.CIVIL
APPLICATION No. 564 OF 2011

Perused
the petition. Heard Ms Krina P Calla, learned AGP for the
respondents. For the grounds as shown by the petitioner as recorded
above, the petition for restoration is allowed. Letters Patent
Appeal (Stamp) No. 1727 of 2008 is restored to its original file.

This
Misc. Civil Application stands disposed of.

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1727 of 2008

The
counsel for the appellant is allowed time till 28th
February, 2011 to remove the defects, failing which the appeal shall
stand dismissed without further reference to the Bench. In case of
non-compliance, the matter should be brought to the notice of the
Court on 18th
March, 2011.

[S.

J. MUKHOPADHAYA, CJ.]

[J.

B. PARDIWALA, J.]

sundar/-

   

Top