Gujarat High Court
State vs Hadala on 21 December, 2010
Gujarat High Court Case Information System Print CA/4245/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 4245 of 2010 In (LETTERS PATENT APPEAL (STAMP NUMBER) No. 183 of 2010 To) LETTERS PATENT APPEAL No. 1111 of 2010 In SPECIAL CIVIL APPLICATION No. 4942 of 1995 =============================================== STATE OF GUJARAT & 2 - Petitioner(s) Versus HADALA PAREWA CHHATRI DHARMADA TRUST & 5 - Respondent(s) =============================================== Appearance : MR JK SHAH ASST. GOVERNMENT PLEADER for Petitioner(s) : 1 - 3. NOTICE SERVED BY DS for Respondent(s) : 1, MR MEHUL S SHAH for Respondent(s) : 2,4 - 6. MR SURESH M SHAH for Respondent(s) : 2,4 - 6. NOTICE SERVED for Respondent(s) : 3, =============================================== CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA and HONOURABLE MR.JUSTICE K.M.THAKER Date : 21/12/2010 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having
heard the counsel for the parties and being satisfied with the
grounds shown for the delay of 230 days in preferring the Letters
Patent Appeal, the delay is condoned. This Civil Application stands
disposed of.
[
S.J.MUKHOPADHAYA, CJ.]
[K.M.THAKER,
J.]
kdc
P>
kdc
Top