Gujarat High Court High Court

Deputy vs Vidhata on 3 August, 2011

Gujarat High Court
Deputy vs Vidhata on 3 August, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6190/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6190 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 740 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 2212 of 2011
 

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

 

DEPUTY
ENGINEER (O & M) - Petitioner(s)
 

Versus
 

VIDHATA
CREATIONS & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
LILU K BHAYA for
Petitioner(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 03/08/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
petition has been preferred for condonation of delay of 26 days
caused in preferring Letters Patent Appeal against the order dated
7.3.2011 passed by learned Single Judge in Special Civil Application
No.2212 of 2011.

Notice
has been issued on the respondents, but they have not appeared.

Having
heard learned counsel for the applicant and being satisfied with the
grounds of condonation of delay of 26 days in preferring the appeal,
the delay is condoned.

Civil
Application stands disposed of.

(S.J.MUKHOPADHAYA,CJ)

(J.B.PARDIWALA,J)

pathan

   

Top