Gujarat High Court High Court

Divisional vs Thakorebhai on 16 December, 2010

Gujarat High Court
Divisional vs Thakorebhai on 16 December, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14993/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14993 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1892 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 13822 of 2009
 

 
=========================================================

 

DIVISIONAL
CONTROLLER - Petitioner(s)
 

Versus
 

THAKOREBHAI
GIRDHARBHAI PARMAR CONDUCTOR BADGE NO.310 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KIRAN D PANDEY for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 16/12/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Rule. Ld. Counsel
for the respondent is stated to have consented to allowing the
application, for early admission hearing of the Letters Patent
Appeal. Therefore, notice of Rule is not required to be issued and
served. The application is allowed by consent. Delay is condoned and
rule is made absolute with no order as to costs.

[
D. H. WAGHELA, J. ]

[
J.C. UPADHYAYA, J.]

* Pansala.

   

Top