Gujarat High Court
State vs Patel on 23 November, 2010
Gujarat High Court Case Information System
Print
CA/10328/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10328 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 2418 of 2009
To
CIVIL
APPLICATION No. 10334 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 2424 of 2009
With
CIVIL
APPLICATION No. 10336 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 2426 of 2009
To
CIVIL
APPLICATION No. 10338 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 2428 of 2009
With
CIVIL
APPLICATION No. 10340 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 2430 of 2009
To
CIVIL
APPLICATION No. 10341 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 2431 of 2009
With
CIVIL
APPLICATION No. 10343 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 2433 of 2009
=========================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
PATEL
KIRTIKUMAR BHAGWANDAS - Respondent(s)
========================================================
Appearance
:
MR
KL PANDYA AGP for Petitioner(s) : 1 - 2.
MR AMIT C NANAVATI for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 23/11/2010
COMMON
ORAL ORDER
(Per : HONOURABLE MR.JUSTICE
A.L.DAVE)
These
applications are for condonation of delay of 106 days caused in
filing the Appeals.
2. Heard
learned AGP Mr KL Pandya for the applicant and learned advocate Mr
Amit C Nanavati for the opponent.
3. Considering
the contents of the application, it cannot be said that the delay
caused in filing the appeals has remained totally unexplained.
Therefore, we are of the view that the delay caused in filing the
appeals deserves to be condoned. Accordingly, the applications are
allowed. Delay is condoned. Rule is made absolute.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top