Gujarat High Court High Court

Special vs Patel on 11 September, 2008

Gujarat High Court
Special vs Patel on 11 September, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/910820/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9108 of 2007
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1851 of 2007
 

 
=======================================================


 

SPECIAL
LAQ OFFICER & 1 - Petitioner(s)
 

Versus
 

PATEL
MADHUSUDAN AMBALAL & 1 - Respondent(s)
 

=======================================================
Appearance : 
MR AJ DESAI AGP
for Petitioner(s) : 1 - 2. 
MR AJ PATEL for Respondent(s) : 1 -
2. 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 11/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE DN PATEL)

The present application has been preferred under Section 5 of the Limitation Act for condonation of delay of 177 days caused in preferring the First Appeal against the Judgment and Award passed by the Learned Trial Court.

Having heard learned counsel appearing for the respective parties and looking to the facts and circumstances of the present case, it appears that the Judgment and Award passed by the Learned Trial Court is dated 15th July, 2006. The certified copy of the impugned judgment was applied on 8th September, 2006 and the same was received on 30th September, 2006. Thereafter, some time has been consumed in getting report from the District Government Pleader and, thereafter, the file has been moved from one department to another department for thinking process to prefer this matter. Thus, there are sufficient reasons stated in the present application for condonation of delay.

In view of this fact, we hereby condone the delay of 177 days caused in First Appeal. Rule is made absolute. Office is directed to enlist the First Appeal on the board of admission on 22nd September, 2008.

(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil

   

Top