Gujarat High Court High Court

Gujarat vs Registrar on 23 August, 2010

Gujarat High Court
Gujarat vs Registrar on 23 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8116/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8116 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 259 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 9681 of 2000
 

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


 

GUJARAT
STATE COOPERATIVE MARKETING FEDERATION LTD - Petitioner(s)
 

Versus
 

REGISTRAR
COOPERATIVE SOCIETIES & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BS PATEL for the  Petitioner. 
Ms. Krina Calla, Assistant
GOVERNMENT PLEADER for Respondent no.1. 
None for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 23/08/2010 

 

 
					ORAL
ORDER

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

Learned
counsel for the petitioner is allowed to make necessary correction at
paragraphs 2 and 5 of Civil Application wherein, in place of 197
days, it has been wrongly typed as 968 days. Learned Assistant
Government Pleader Ms. Krina Calla accepts notice on behalf of the
1st respondent and notice waived. Learned Counsel for the petitioner
will serve two copies of paper book on her by 25th August, 2010. Let
notice be issued on 2nd respondent both in the matter of Civil
Application and proposed Letters Patent Appeal. Direct notice
permitted. Post the matter on 20th September, 2010.

(S.J.Mukhopadhaya,C.J.)

(K.M.Thaker,J)

***vcdarji

   

Top