Gujarat High Court High Court

Mr vs Mr Kirtidev R Dave For on 26 April, 2010

Gujarat High Court
Mr vs Mr Kirtidev R Dave For on 26 April, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1218/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1218 of 2010
 

In
 


LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2328 of 2009
 

To


 

CIVIL
APPLICATION No. 1258 of 2010
 

In
 


LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2368 of 2009
 

 


 

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

ADMINISTRATIVE
OFFICER 

 

Versus
 

MADHUBEN
BIPINBHAI JOSHI AND OTHERS
 

====================================== 
Appearance
: 
 CIVIL APPLICATION
Nos.1218 to 1238 of 2010
 

MR
BY MANKAD for Petitioner. 
MR KIRTIDEV R DAVE for Respondent Nos.1
- 41. 
MR RAHUL K DAVE for Respondent Nos.1 - 41. 
MS MOXA
THAKKAR, AGP for Respondent Nos.42-43.
 

 
 CIVIL
APPLICATION Nos.1239 to 1258 of 2010 
MR
BY MANKAD for Petitioner. 
MR KIRTIDEV R DAVE for Respondent Nos.1
- 41. 
MR RAHUL K DAVE for Respondent Nos.1 - 41. 
MS MINI NAIR,
AGP for Respondent Nos.42-43.
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 26/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

1. The
applicant has prayed to condone delay of 119 days in preferring the
appeal mainly on the ground that, after obtaining copy of the
impugned judgment, letters had to be written to the Education
Department for instructions and guidance from the Government. The
Education Department had taken decision to prefer the appeals and
instructed the appellant to prefer the appeals by letter dated
4.9.2009 and thereafter immediately appeals were filed on 18.9.2009.
The applications were sought to be opposed by filing reply affidavit
of Ms.M.B.Joshi, stating, in substance, that the applicants were
althroughout aware of the impugned order and had, in fact,
participated in the proceedings of the appeals preferred from the
same order by the opponents.

2. However,
knowledge of the proceedings or further proceedings pursuant to the
impugned order cannot, by itself, be a ground not to condone delay.
It was submitted by learned counsel, Mr.Mankad that the applicants
had no alternative but to seek necessary instructions and approval
from the State Government which, in the nature of things, take a
little longer time and the appeal ought not to be thrown out only on
the ground of delay. He relied upon recent decision of the Supreme
Court in State (NCT of Delhi) v. Ahmed Jaan [(2008)
14 SCC 582].

3. In
view of above facts and submissions, although delay is not explained
in detail, it having been satisfactorily explained and the period
being short, the applications are allowed and Rule is made absolute
in each application with no order as to costs.

(D.H.Waghela,
J.)

(M.D.Shah,
J.)

*malek

   

Top