Gujarat High Court
Shiva vs The on 18 August, 2010
Gujarat High Court Case Information System
Print
LPA/1956/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1956 of 2010
=================================================
SHIVA
BHIKHABHAI MAKWANA - Appellant
Versus
THE
EXECUTIVE ENGINEER - Respondent
=================================================
Appearance :
MR
KISHOR M PAUL for Appellant:
None for
Respondent:
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 18/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned counsel for the appellant. Learned Single Judge has condoned
delay in filing application in his discretion. Question of condoning
delay is not such which requires this Court to interfere. There is no
force in the appeal and it deserves to be dismissed. Appeal is
dismissed accordingly.
[
BHAGWATI PRASAD, J ]
[
S.R. BRAHMBHATT, J ]
/vgn
Top