Gujarat High Court
The vs Patel on 21 October, 2008
Gujarat High Court Case Information System
Print
CA/9120/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9120 of 2008
In
FIRST APPEAL (STAMP NUMBER) No. 83 of 2008
To
CIVIL
APPLICATION No. 9123 of 2008
In
FIRST APPEAL (STAMP NUMBER) No. 86 of 2008
With
CIVIL
APPLICATION No. 9121 of 2008
In
FIRST APPEAL (STAMP NUMBER) No. 84 of 2008
To
CIVIL
APPLICATION No. 9123 of 2008
In
FIRST APPEAL (STAMP NUMBER) No. 86 of 2008
=========================================================
THE
STATE OF GUJARAT & 2 - Petitioner(s)
Versus
PATEL
HIRJIBHAI JERAMBHAI - Respondent(s)
=========================================================
Appearance
:
Mr.
Niraj Soni AGP for Petitioner(s) : 1
- 3.
MR
NEHAL R JOSHI for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 21/10/2008
ORAL
ORDER
Heard
learned AGP Mr. Soni for applicant and learned Advocate Mr.Nehal
Joshi for original claimants.
Considering
averments made in these applications and also considering submissions
made by both learned Advocates, delay of 294 days in filing of appeal
is hereby condoned in interest of justice since sufficient cause has
been shown by applicants to satisfaction of this Court.
Rule
is accordingly made absolute. These applications are disposed of
accordingly.
(H.K.
Rathod,J.)
Vyas
Top