Gujarat High Court
Shashikant vs Unknown on 3 March, 2010
Gujarat High Court Case Information System
Print
CA/57/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 57 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1759 of 2009
In
SPECIAL CIVIL APPLICATION No. 2043 of 2009
=========================================================
SHASHIKANT
MULCHAND GANDHI - Applicant(s)
Versus
DIVISIONAL
CONTROLLER - Opponent(s)
=========================================================
Appearance
:
MR
JM BAROT for
Applicant(s) : 1,
MS ARCHANA PATEL for MR HARDIK C RAWAL for
Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 03/03/2010
ORAL
ORDER
(Per : HONOURABLE MS. JUSTICE
R.M.DOSHIT)
This
application under Section 5 of the Limitation Act is filed by the
appellant for condonation of delay of 94 days occurred in filing the
above Letters Patent Appeal (Stamp) No.1759 of 2009.
On
the facts and in the circumstances of the case, the delay is
condoned. Rule is made absolute in terms of paragraph 3(ii).
(Ms.R.M.Doshit,
J.)
(M.D.
Shah, J.)
menon
Top