Gujarat High Court High Court

Baldevsinh vs President/Chairman on 9 December, 2010

Gujarat High Court
Baldevsinh vs President/Chairman on 9 December, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14899/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14899 of 2010
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 2549 of 2010
 

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

 

BALDEVSINH
LALSINH ZALA - Petitioner(s)
 

Versus
 

PRESIDENT/CHAIRMAN
& 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
US BRAHMBHATT for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2. 
MR JANAK
RAVAL, ASST.GOVERNMENT PLEADER for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 09/12/2010 

 

ORAL
ORDER

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

This
application for condonation of delay is made in the appeal, which
seeks to challenge two orders, namely, order dated 18.10.2010 and the
order dated 22.04.2010. In case of challenge to the earlier order
dated 22.04.2010, the delay is obviously much longer than four days.
Therefore, the present application is summarily dismissed as
misconceived.

(D.H.WAGHELA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top