Gujarat High Court Case Information System
Print
CA/688/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 688 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2785 of 2010
In
SPECIAL CIVIL APPLICATION No. 13337 of 2000
=========================================================
SUNILBHAI
HARIPRASAD VORA - Petitioner(s)
Versus
ADMINISTRATOR
LOK PRAKASHAN LTD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KB PANERI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 2.
MS
SANGEETA PAHWA FOR M/S THAKKAR ASSOC. for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 08/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE G.B.SHAH)
This
is an application for condonation of delay of 108 days in filing
Letters Patent Appeal.
We
have heard Mr. K.B. Paneri, learned counsel for the applicant and Ms.
Sangeeta Pahwa, learned counsel for the opponent No.1. Rule served to
opponent No.2, but, no one is appeared on behalf of opponent No.2.
Considering
the contents of the application, it cannot be said that the delay
caused in filing the Letters Patent Appeal has remained totally
unexplained. Therefore, we are of the view that the delay caused in
filing Letters Patent Appeal deserves to be condoned. Accordingly,
the application is allowed. Delay is condoned. Rule is made absolute.
[V.M.
Sahai, J.]
[G.B.
Shah, J.]
#Dave
Top