Gujarat High Court
State vs Patel on 24 July, 2008
Gujarat High Court Case Information System
Print
CA/8556/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8556 of 2005
In
FIRST
APPEAL (STAMP NUMBER) No. 2056 of 2004
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
PATEL
HASMUKHBHAI PARSOTAMBHAI & 2 - Respondent(s)
=========================================================
Appearance
:
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1,
None for Respondent(s) :
1 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4,2.2.5
MR MA KHARADI for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3,
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/07/2008
ORAL
ORDER
Heard.
Considering the facts and circumstances of the case, sufficient
cause is shown to condone the delay caused in filing the appeal.
Therefore, this application is allowed and delay caused in filing the
appeal is condoned. Rule is made absolute with no order as to costs.
Office
is directed place main First Appeal for admission hearing on 11th
August, 2008.
(K.S.Jhaveri,
J.)
/malek
Top