Gujarat High Court Case Information System
Print
CA/9597/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9597 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1023 of 2011
In
SPECIAL CIVIL APPLICATION No. 14239 of 2010
======================================
PATEL
NATHABHAI RANCHHODBHAI & 1 - Applicants
Versus
STATE
OF GUJARAT & 7 - Respondents
======================================
Appearance
:
MR
SATYAM Y CHHAYA for Applicants.
MS SHRUTI PATHAK, AGP for
Respondent Nos.1 & 4.
MR HS MUNSHAW for Respondent No.2.
RULE
SERVED for Respondent Nos.3,5 -
8.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/11/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
This
is an application for condonation of delay of 15 days in filing
Letters Patent Appeal. Heard learned counsel for the parties.
2. Considering
the contents of the application, it cannot be said that the delay
caused in filing the Appeal has remained totally unexplained.
Therefore, we are of the view that the delay caused in filing Letters
Patent Appeal deserves to be condoned. Accordingly, the application
is allowed. Delay is condoned. Rule is made absolute.
3. Office
is directed to notify Letters Patent Appeal for admission hearing on
28.11.2011. Names of respective advocates may be shown.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[K. S. JHAVERI, J.]
Savariya
Top