Citation : 2024 Latest Caselaw 851 Guj
Judgement Date : 31 January, 2024
NEUTRAL CITATION
C/CA/1509/2023 ORDER DATED: 31/01/2024
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION (FOR CONDONATION OF DELAY) NO. 1509 of 2023
In
F/LETTERS PATENT APPEAL NO. 25631 of 2023
==================================================
LAXMIKANT GOVINDBHAI LAKKAD
Versus
RAJKOT MUNICIPAL CORPORATION
==================================================
Appearance:
MR ANAND B GOGIA(5849) for the Applicant(s) No. 1
MS KAJAL L KALWANI(6623) for the Applicant(s) No. 1
MS MUSKAN A GOGIA(6624) for the Applicant(s) No. 1
MS SHRUTI DHRUVE ASSISTANT GOVERNMENT PLEADER/PP for the
Respondent(s) No. 2
MR KV GADHIA(319) for the Respondent(s) No. 1
==================================================
CORAM:HONOURABLE MR. JUSTICE N.V.ANJARIA
and
HONOURABLE MR. JUSTICE PRANAV TRIVEDI
Date : 31/01/2024
ORAL ORDER
(PER : HONOURABLE MR. JUSTICE PRANAV TRIVEDI)
Heard learned advocate Mr. Anand Gogia for the applicant, learned
advocate Mr. K.V. Gadhia for respondent no. 1 and learned Assistant
Government Pleader Ms. Shruti Dhruve for respondent no. 2.
2. Present is an application filed by the applicant praying to condone
delay of 384 days which has taken place in filing Letters Patent Appeal.
3. The applicant has preferred Letters Patent Appeal against the
common judgment and order dated 07.07.2022 of learned Single Judge and
as such, delay has taken place in filing the appeal.
NEUTRAL CITATION
C/CA/1509/2023 ORDER DATED: 31/01/2024
undefined
3.1. Explaining the passage of time, it is stated that after a copy of the
impugned order passed by the learned Single Judge was received by the
petitioner, the applicant-petitioner has preferred review application being
Misc. Civil Application (For Review) No. 1 of 2022 to review and re-decide
the matter. However, the learned Single Judge had rejected the review
application vide order dated 04.08.2023. In such circumstance, the
applicant has preferred Letters Patent Appeal challenging the legality,
validity and correctness of the order dated 07.07.2022 in Special Civil
Application No. 5882 of 2018 as well as order dated 04.08.2023 passed in
Misc. Civil Application (For Review) No. 1 of 2022.
3.2. As review was preferred and the time was consumed in pendency, it
was a conduct on part of the applicant litigating bona fide, delay of 384
days has to be viewed in that context.
4. Having considered submissions with regard to condonation of delay,
sufficient cause is made out to condone delay of 384 days. Delay is
condoned.
5. Application is allowed. Rule is made absolute.
(N.V.ANJARIA, J)
(PRANAV TRIVEDI,J) phalguni
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!