Gujarat High Court Case Information System
Print
CA/7180/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7180 of 2007
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2511 of 2006
In
SPECIAL CIVIL APPLICATION No. 9376 of 1995
=============================================
SAGAR
PURIBEN DAYABHAI & 2 - Petitioner(s)
Versus
VALLABHDAS
GORDHANDAS MODI & 2 - Respondent(s)
=============================================
Appearance :
MR
HASIT H JOSHI for Petitioner(s) : 1 - 3.
MR PV HATHI for
Respondent(s) : 1,
MR KT DAVE ASST GOVERNMENT PLEADER for
Respondent(s) : 2 - 3.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
Date
: 11/09/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Perused
the affidavit in support of application for condonation of delay.
By
this Civil Application, the applicants-appellants seek condonation of
delay of 222 days in filing the Letters Patent Appeal. The applicants
stated that impugned order of the learned Single Judge was
communicated at the old address of the applicants and they were not
aware about the decision. It is also further stated that they are
very old aged illiterate persons and residing in the remote part of
Jamnagar District. Considering the facts and circumstances, we are
inclined to allow this application.
The
application for condonation of delay in filing appeal is allowed.
Post
the appeal for admission hearing in due course.
(K.S.
RADHAKRISHNAN, C.J.)
(M.S.
SHAH, J.)
kailash
Top