Gujarat High Court High Court

Prajapati vs Assistant on 28 September, 2010

Gujarat High Court
Prajapati vs Assistant on 28 September, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8635/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 8635 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 321 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5522 of 2009
 

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

 

PRAJAPATI
PANKAJKUMAR CHHOTALAL - Petitioner(s)
 

Versus
 

ASSISTANT
DIRECTOR OF AGRICULTURE(COTTON) - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPAK R DAVE for
Petitioner(s) : 1, 
MR NJ SHAH, AGP  for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 28/09/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule.

Learned AGP, Mr.N.J.Shah, waives service of notice of rule on behalf
of the opponent.

This
is an application for condonation of delay of 169 days caused in
filing the Letters Patent Appeal.

Heard
learned advocate Mr.D.R.Dave for the applicant and learned AGP,
Mr.N.J.Shah for the respondents.

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 of that the delay caused in filing
the appeal deserves to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute.

(A.L.DAVE,J.)
(M.D.SHAH,J.)

radhan

   

Top