Gujarat High Court Case Information System
Print
CA/8332/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8332 of 2010
In
LETTERS
PATENT APPEAL No. 1730 of 2010
=================================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
RAMABEN
JAYENDRABHAI THAKAR - Respondent(s)
=================================================
Appearance :
Mr.
J.K.Shah, Assistant GOVERNMENT
PLEADER for the
Petitioners.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 03/08/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
petition for condonation of delay in preferring Appeal has been filed
after delay of 793 days (about two years) on the ground that file was
sent from one department to another department, but it has not been
made clear as to how two years’ time taken to decide to prefer an
Appeal against the order passed on 19th September, 2006 in Special
Civil Application No. 21794 of 2005.
In
the facts and circumstances and being not satisfied with the grounds,
the petition for condonation of delay is dismissed. Civil Application
is accordingly dismissed.
(S.J.Mukhopadhaya,C.J.)
(K.M.Thaker,J)
***vcdarji
Top