Gujarat High Court High Court

Mahendrakumar vs Unknown on 26 August, 2008

Gujarat High Court
Mahendrakumar vs Unknown on 26 August, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/15802/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION No. 15802 of 2007
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1166 of 2007
 

In
 


SPECIAL
CIVIL APPLICATION No. 5947 of 1992
 

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

 

MAHENDRAKUMAR
R CHUDASMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
GAURAV K MEHTA for Mr PINAKIN M RAVAL for
Applicant 
MS
MINI NAIR AGP  for
Opponent-State 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE SHARAD D.DAVE   26th August, 2008
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Leave
to correct the prayer-paragraph 4 [A].

Rule
returnable today. Learned AGP Ms.Nair appears for and waives service
on behalf of the Opponent-State Government.

This
Application has been taken out by the appellant under
Section 5 of the Limitation Act for condonation of delay of 44 days
occurred in filing the above Letters Patent Appeal.

On
the facts and in the circumstances of the case, the delay is
condoned. Rule is made absolute in terms of paragraph 4 [A].

{Sharad
D. Dave, J.} {Miss R.M Doshit, J.}

   

Top