Gujarat High Court
State vs Dr.Ajay on 31 March, 2011
Gujarat High Court Case Information System
Print
CA/4151/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4151 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 449 of 2011
In
SPECIAL CIVIL APPLICATION No. 12848 of 2009
=========================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
DR.AJAY
NANAJI RAJPUT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
NJ SHAH, ASSTT.OVERNMENT PLEADER
for
Petitioner(s) : 1 - 2.
MR SJ GAIKWAD, for Respondent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 31/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Rule.
We
have heard Mr.N.J.Shah, learned AGP and Mr. S.J.Gaikwad appearing for
respondents.
This
is an application for condonation of delay caused in filing the
Letters Patent Appeal.
Considering
the contents of the application and after having heard the learned
counsel for the parties, we are of the view that it cannot be said
that the delay caused in filing the appeal has remained totally
unexplained. Therefore, we are of the view that this application
deserves to be allowed and it is accordingly allowed. Delay is
condoned. Rule is made absolute.
List
the main matter on 6.4.2011.
(V.M.Sahai,
J.)
Sreeram. (G.B.Shah,
J.)
Top