Gujarat High Court
Mahendrasinh vs Secretary on 27 August, 2010
Gujarat High Court Case Information System
Print
CA/3461/2010 1/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3461 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2279 of 2009
In
SPECIAL
CIVIL APPLICATION No. 14604 of 2008
For
Approval and Signature:
HONOURABLE
MR.JUSTICE A.L.DAVE
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
=================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=================================================
MAHENDRASINH
SAMANTSINH SOLANKI - Petitioner
Versus
SECRETARY,
ROAD & BUILDING DEPARTMENT & 4 - Respondents
=================================================
Appearance :
MR
BS BRAHMBHATT for Petitioner:
MR. SHIVANG SHUKLA, LD. AGP for
Respondents : 1, 5,
MR MANISH J PATEL for Respondent : 2,
RULE
SERVED for Respondents : 3 -
4.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 27/08/2010
ORAL
JUDGMENT
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocates for the parties.
This
is an application for condonation of delay of 228 days caused in
preferring the Letters Patent Appeal by the applicant.
Upon
going through the application, it cannot be said that the cause for
delay is not explained. The appellant could have drawn no legitimate
benefit by delaying the matter. Under the circumstances, we are
inclined to accept this application. The application is allowed.
Delay of 228 days caused in preferring Letters Patent Appeal is
condoned. Rule made absolute.
[
A.L. DAVE, J ]
[
S.R. BRAHMBHATT, J ]
/vgn
Top