CA/726120/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 7261 of 2008 In LETTERS PATENT APPEAL (STAMP NUMBER) No. 933 of 2008 In SPECIAL CIVIL APPLICATION No. 5344 of 2008 ===================================================== U.G.V.C.L.(ERSTWHILE GEB) THROGUH D.G.M., IR,CORP OFFICE - Petitioner(s) Versus DASRATHSINH LALUBHA ZALA - Respondent(s) ===================================================== Appearance : MR SN SINHA for Petitioner(s) : 1, RULE SERVED for Respondent(s) : 1, ===================================================== CORAM : HONOURABLE MR.JUSTICE A.L.DAVE and HON'BLE SMT. JUSTICE ABHILASHA KUMARI Date : 05/08/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Though
notice of rule is served, no one appears for the opponent.
This
is an application for condonation of delay of 24 days in preferring
the Letters Patent Appeal.
Heard
Mr.S.N.Sinha, learned advocate for the applicant.
In
view of the averments made in the application, it cannot be said that
the delay of 24 days has remained totally unexplained. Therefore, we
are of the view that the delay caused in filing the appeal deserves
to be condoned. Accordingly, the application is allowed. Delay is
condoned. Rule is made absolute. No costs.
(A.L.Dave,J)
(Smt.Abhilasha
Kumari,J)
arg