Gujarat High Court High Court

Ms vs Ds Aff.Not Filed (N) For on 3 May, 2011

Gujarat High Court
Ms vs Ds Aff.Not Filed (N) For on 3 May, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3713/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION  No. 3713 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 736 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 4371 of 2009
 

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


 

STATE
OF GUJARAT 

 

Versus
 

ISHWARSINH
JAYSINH RAJPUT 

 

=================================================
 
Appearance :
 

Ms
Krina Calla, Asst. Government Pleader for the
Petitioner  
DS AFF.NOT FILED (N) for Respondent(s) :
1, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 03/05/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
application has been preferred for condoning the delay of 316 days in
preferring appeal against order dated 6th
May 2009 passed by the learned Single Judge in Special Civil
Application No.4371 of 2009.

The
applicant has shown the detailed ground for delay in preferring the
appeal. We find that permission was sought for from the office of
the Mamlatdar & ALT, Choryasi up to the higher level and then
after order passed by the Under Secretary, Legal
Department
on 22nd
December 2009 to Collector, Surat was asked to prefer appeal.
Thereafter, the matter took some time in the office of the learned
counsel for the State to prefer the appeal. In spite of notice, the
respondents have not filed any petition for opposing the prayer.
Taking into consideration the facts of the case and being satisfied
with
the ground shown, delay of 316 days in preferring the appeal is
condoned. Civil Application stands disposed of.

(S.J. Mukhopadhaya, CJ.)

(J.B.Pardiwala, J.)

*mohd

   

Top