Gujarat High Court High Court

State vs Anjali on 3 August, 2010

Gujarat High Court
State vs Anjali on 3 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8290/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8290 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1004 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 4881 of 2006
 

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


 

STATE
OF GUJARAT & 1 - Petitioner(s)
 

Versus
 

ANJALI
(NAVRANGPURA) CO-OP. HOUSING SOCI.LTD. - Respondent(s)
 

=================================================
 
Appearance : 
Mr. J.K.Shah,
Assistant GOVERNMENT PLEADER for the
Petitioners.
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 03/08/2010 

 

 
					ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
petition for condonation of delay in preferring Appeal has been filed
after delay of 1306 days (about four years) on the ground that file
was sent from one department to another department, but it has not
been made clear as to how four years’ time taken to decide to prefer
an Appeal against the order passed on 19th September, 2006 in Special
Civil Application No. 4881 of 2006.

In
the facts and circumstances and being not satisfied with the grounds,
the petition for condonation of delay is dismissed. Civil Application
is accordingly dismissed.

(S.J.Mukhopadhaya,C.J.)

(K.M.Thaker,J)

***vcdarji

   

Top