Gujarat High Court High Court

State vs Krushnakant on 20 June, 2011

Gujarat High Court
State vs Krushnakant on 20 June, 2011
Author: V. M. G.B.Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4446/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4446 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 447 of 2011
 

In
CIVIL APPLICATION No. 16307 of 2010
 

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


 

STATE
OF GUJARAT & 3 - Petitioner(s)
 

Versus
 

KRUSHNAKANT
KANTILAL PATEL & 17 - Respondent(s)
 

=========================================
 
Appearance : 
Mr. N.J.Shah,
Assistant GOVERNMENT PLEADER for the
Petitioners. 
RULE SERVED BY DS for Respondent(s) : 1 - 17. 
-
for Respondent(s) : 0.0.0  
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 20/06/2011 

 

 
 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

This
is an application for condonation of delay of 46 days in filing
Letters Patent Appeal. Heard learned counsel for the parties.

2. Union
of India is a formal party. Considering the contents of the
application, it cannot be said that the delay caused in filing the
Appeal has remained totally unexplained. Therefore, we are of the
view that the delay caused in filing Letters Patent Appeal deserves
to be condoned. Accordingly, the application is allowed. Delay is
condoned. Rule is made absolute.

(V.M.Sahai,J)

(G.B.Shah,J)

***vcdarji

   

Top