Gujarat High Court
Babubhai vs Gujarat on 23 February, 2010
Gujarat High Court Case Information System
Print
CA/14353/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14353 of
2008
=============================================
BABUBHAI
RAMCHANDBHAI CHAUHAN - Petitioner(s)
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Respondent(s)
=============================================
Appearance
:
MR
SL VAISHYA for Petitioner(s) : 1,
None for Respondent(s) :
1,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 23/02/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
We
have gone through the petition and being not satisfied with the
grounds, we are not inclined to condone the delay of 630 days in
preferring the Miscellaneous Civil Application. This Civil
Application is accordingly dismissed.
In
the result, Miscellaneous Civil Application (St.) No.12531 of 2008
for restoration be registered and to be treated as dismissed.
Letters Patent Appeal (St.) No.883 of 2006 also be registered and to
be treated as dismissed.
(S.J.
MUKHOPADHAYA, C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top