Gujarat High Court
Lallubhai vs Spl.Laq on 13 October, 2010
Gujarat High Court Case Information System
Print
CA/8538/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8538 of 2007
To
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8554 of 2007
=========================================================
LALLUBHAI
KALABHAI - Petitioner(s)
Versus
SPL.LAQ
OFFICER & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ASHOK N PARMAR for
Petitioner(s) : 1,
MS REETA CHANDARANA, MR APURVA DAVE AND MR
KALPESH PANDIT, AGPs for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.MEHTA
Date
: 13/07/2007
ORAL
ORDER
Lallubhai
Kalabhai, applicant has filed these applications for condonation of
delay of 792 (seven hundred and ninety two) days in filing appeals.
I
have heard Mr.Ashok Parmar, learned advocate for the applicant and
also gone through the applications also. In view of submissions made
by the learned advocate and averments made in the applications, there
is a ?Ssufficient cause?? to condone the delay. Hence, delay is
condoned in all the civil applications. All the civil applications
are disposed of accordingly. First Appeals to be kept on 20/7/2007.
(K.M.Mehta,
J.)
(ila)
Top