Gujarat High Court High Court

State vs Jayantibhai on 3 February, 2011

Gujarat High Court
State vs Jayantibhai on 3 February, 2011
Author: Jayant Patel,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15778/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15778 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1761 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 3697 of 2010
 

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

 

STATE
OF GUJARAT & 3 - Petitioner(s)
 

Versus
 

JAYANTIBHAI
HARSURBHAI AHIR - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NJ SHAH, AGP for Petitioner(s) : 1 - 4. 
MR SP MAJMUDAR for
Respondent(s) : 1, 
MR PP MAJMUDAR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 03/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application is for condonation of delay of 32 days in
preferring the appeal against the order passed by the learned Single
Judge in Special Civil Application No.3697 of 2010.

Considering
the facts and circumstances and in view the grounds mentioned in the
application for condonation of delay, sufficient cause is made out.
Hence, delay deserves to be condoned and, therefore, condoned.

The
application is disposed of. Rule made absolute accordingly.

The
LPA be listed for hearing on 10.2.2011. Direct service is
permitted.

(Jayant Patel, J.)

(J. C. Upadhyaya, J.)

vinod

   

Top