Gujarat High Court Case Information System
Print
CA/7716/2004 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7716 of 2004
In
LETTERS
PATENT APPEAL (STAMP) No. 283 of 2004
In
SPECIAL
CIVIL APPLICATION No. 12209 of 2002
===================================
AMI
INDUSTRIES
Versus
GJARAT
ELECTRICITY BOARD
===================================
Present:
Shri
F.B. Brahmbhatt for the applicant.
None for
the non-applicant.
===================================
CORAM
:
HONOURABLE
MR.JUSTICE G.S.SINGHVI
and
HONOURABLE
MR.JUSTICE P.B.MAJMUDAR
Date
: 18/10/2005
Feeling
aggrieved by order dated 29.4.2003 vide which the learned Single
Judge dismissed the Special Civil Application filed by the appellant
against the order of the Appellate Committee of Gujarat Electricity
Board, the appellant has filed an appeal under clause 15 of the
Letters Patent. It has also filed an application for condonation of
delay of 274 days.
Rule
of the application has been served on the non-applicant but neither
any reply has been filed nor any one has appeared to oppose the
prayer made by the applicant.
We
have perused the averments contained in the application and are
satisfied that the applicant has shown sufficient reasons for not
filing the appeal within the period of limitation. Consequently the
application is allowed and the delay in filing the appeal is
condoned.
[G.S.SINGHVI]
JUDGE
[P.B.MAJMUDAR]
JUDGE
mathew
Top