Gujarat High Court
State vs Unknown on 29 July, 2008
Bench: R.M.Doshit And D.Dave, Sharad D.Dave
CA/8334/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 8334 of 2007 In LETTERS PATENT APPEAL (STAMP) No. 1014 of 2007 In SPECIAL CIVIL APPLICATION No. 1537 of 1995 ========================================================= STATE OF GUJARAT & 3 - Applicant(s) Versus RUDIBEN JAMNADAS AJUDIA WIFE OF JAMNADAS MEGHJI AJUDIA & 1 - Opponent(s) ========================================================= Appearance : MS MINI NAIR, AGP for Applicant(s) : 1 - 4. Opponent(s) : 1 EXPIRED , Opponent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 SERVED MR ANSHIN H DESAI for Opponent(s) : 2, ========================================================= CORAM : HONOURABLE MS. JUSTICE R.M.DOSHIT and HONOURABLE MR.JUSTICE SHARAD D.DAVE Date : 29/07/2008 ORAL ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Though
served, the opponents Nos.1/1 to 1/5 have not entered appearance.
Heard
the learned advocates.
This
Application has been taken out by the appellant State Government
under Section 5 of the Limitation Act for condonation of delay of 379
days occurred in filing the above Appeal.
On
the facts and in the circumstances of the case, the delay is
condoned. Application is allowed in terms of paragraph 6(A).
(Sharad
D.Dave, J.) (Ms.R.M.Doshit, J.)