Gujarat High Court
Sanjay vs Unknown on 8 March, 2010
Gujarat High Court Case Information System
Print
CA/256/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 256 of 2010
In
LETTERS
PATENT APPEAL (STAMP) No. 1554 of
2009
=========================================================
SANJAY
PRABHUDAS BHUDELIYA - Applicant(s)
Versus
BHAVNAGAR
DISTRICT PANCHAYAT - Opponent(s)
=========================================================
Appearance
:
MR
PARTH S TOLIA for Applicant(s) : 1,
MR BHAGEL for MS HS MUNSHAW
for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 08/03/2010
ORAL
ORDER
(Per : HONOURABLE MS. JUSTICE
R.M.DOSHIT)
This
application under Section 5 of the Limitation Act has been made by
the appellant – workman for condonation of delay of 20 days occurred
in filing the above Letters Patent Appeal.
On
the facts and in the circumstances of the case, the delay is
condoned. Rule is made absolute in terms of paragraph 8(B).
(Ms.R.M.Doshit,
J.)
(M.D.
Shah, J.)
*menon
Top