Gujarat High Court High Court

Pargi vs State on 31 March, 2011

Gujarat High Court
Pargi vs State on 31 March, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3797/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3797 of 2011
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 368 of 2011
 

To


 

CIVIL
APPLICATION No. 3805 of 2011
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 376 of 2011
 

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

 

PARGI
KHATUBHAI LAGAJIBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RD DAVE for
Petitioner(s) : 1, 
MR NJ SHAH, ASSTT.GOVERNMENT PLEADER for
Respondent(s) : 1, 3, 
MR RA MISHRA for Respondent(s) : 2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 31/03/2011 

 

 
 
COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Rule.

Mr.N.J.Shah, learned AGP waives service of notice of Rule for
respondent Nos.1 and 3 and Mr.R.A.Mishra, learned counsel waives
service of notice of Rule on behalf of respondent No.2.

We
have gone through these delay condonation applications and the
affidavit in support of the same. Considering the same, it cannot be
said that the delay caused in filing the appeals has remained totally
unexplained. Therefore, we are of the view that these applications
deserve to be allowed and they
are allowed accordingly. The delay in filing the appeals is condoned.
Rule is made absolute.

List
this group of matter with the connected matters on 6.5.2010.

 

								(V.M.Sahai,
J.)
 

 


 

Sreeram.							(G.B.Shah,
J.)
 

 


 

 



    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top