Gujarat High Court High Court

Sagarkumar vs Commissioner on 1 August, 2011

Gujarat High Court
Sagarkumar vs Commissioner on 1 August, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4880/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4880 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 482 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 11447 of
2010 
=========================================================

 

SAGARKUMAR
AMBUBHAI PATEL - Petitioner(s)
 

Versus
 

COMMISSIONER
OF POLICE & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
IS SUPEHIA for
Petitioner(s) : 1, 
MR NJ SHAH AGP for Respondent(s) : 1, 
RULE
NOT RECD BACK for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 


 

Date
: 01/08/2011 

 

ORAL
ORDER

(Per : HONOURABLE
MR.JUSTICE V. M. SAHAI)

This
is an application for condonation of delay of 142 days in filing
Letters Patent Appeal. Heard learned counsel for the parties.

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
Letters Patent Appeal deserves to be condoned. Accordingly, the
application is allowed. Delay is condoned. Rule is made absolute.

(V.M.

Sahai, J.)

(G.B.

Shah, J.)

koshti/

   

Top