Gujarat High Court Case Information System
Print
CA/1676/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1676 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 141 of 2011
In
SPECIAL CIVIL APPLICATION No. 29532 of 2007
=========================================================
MERUBHA
MAHOBATSINH JHALA - Petitioner(s)
Versus
DISTRICT
DEVELOPMENT OFFICER & 3 - Respondent(s)
=========================================================
Appearance
:
MS
ROOPAL R PATEL for
Petitioner(s) : 1,
MR HS MUNSHAW for Respondent(s) : 1, 4,
MR
RC JANI for Respondent(s) : 2,
SERVED BY RPAD - (N) for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 18/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
The
applicant seeks condonation of delay in filing Letters Patent Appeal.
Letters Patent Appeal is directed against decision of Learned Single
Judge dated 30.9.2008 rendered in Special Civil Application
no.29532/2007. Issue pertains to interest on delayed payment of
pensionary benefit. The applicant is aged about 85 years. It is
stated that due to old age he was unable to decide what appropriate
steps should be taken upon receipt of copy of order. On the ground of
old age and other reasons indicated in Civil Application, as well as
those presented before us through counsel, delay is condoned. Civil
Application is disposed of accordingly.
Letters
Patent Appeal to be placed for admission hearing on 14.11.2011.
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top