Gujarat High Court
Rakeshbhai vs State on 5 September, 2011
Gujarat High Court Case Information System
Print
CA/8879/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 8879 of 2011
In
LETTERS
PATENT APPEAL No. 1251 of 2011
In
SPECIAL
CIVIL APPLICATION No. 16593 of 2010
======================================
RAKESHBHAI
ARVINDBHAI BARIYA - Applicant
Versus
STATE
OF GUJARAT & 2 - Respondents
======================================
Appearance
:
MR
GAJENDRA P BAGHEL for Applicant.
MR JK SHAH, AGP for
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/09/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
This
is an application for condonation of delay of 7 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.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[K. S. JHAVERI, J.]
Savariya
Top