Gujarat High Court Case Information System
Print
CA/314/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 314 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2717 of 2009
In
SPECIAL CIVIL APPLICATION No. 4508 of
2008
=========================================================
STATE
OF GUJARAT & 1 - Applicant(s)
Versus
M.
R. LUHAR - Opponent(s)
=========================================================
Appearance
:
MS
MINI NAIR, ASSTT.GOVERNMENT PLEADER
for
Applicant(s) : 1 - 2.
MR AS SUPEHIA for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 08/03/2010
ORAL
ORDER
(Per : HONOURABLE MS. JUSTICE
R.M.DOSHIT)
This
application under Section 5 of the Limitation Act is made by the
appellants, State of Gujarat and The Gujarat Subordinate Services
Selection Commission, for condonation of delay of 409 days in filing
the above Letters Patent Appeal.
Though
there is an inordinate delay of 409 days, no explanation has come
forth. All that the application states is how the papers were moved
from one table to the other. It does not explain why the matter
shall take weeks/months on each table. In absence of any
explanation, we are unable to exercise the power to extend the period
of limitation conferred by Section 5 of the Limitation Act.
The
application is rejected. Rule is discharged.
(Ms.R.M.Doshit,
J.)
(M.D.
Shah, J.)
*menon
Top