Gujarat High Court Case Information System
Print
CA/6546/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6546 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2723 of 2009
In
SPECIAL CIVIL APPLICATION No. 5012 of 2009
=========================================================
SAEED
ABDULKAYUM GAZI - Petitioner(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Petitioner.
MS MOXA THAKKER, AGP for
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 26/08/2010
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE
A.L.DAVE)
This
is an application for condonation of delay of 109 days caused in
preferring the appeal.
Heard
the learned advocate for the applicant and learned AGP Ms.Moxa
Thakker for the respondent State.
In
view of the averments made in the application, it cannot be said that
the delay has remained totally unexplained. Therefore, we are of the
view that the delay caused in filing the appeal deserves to be
condoned. Accordingly, the application is allowed. The delay caused
in preferring the appeal is condoned. Rule is made absolute.
(
A.L. Dave, J. ) ( S.R. Brahmbhatt, J. )
syed/
Top