Gujarat High Court Case Information System
Print
CA/10883/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10883 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2182 of 2007
In
SPECIAL
CIVIL APPLICATION No. 6121 of 1995
=================================================
DALWADI
TRIKAMBHAI TALSIBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=================================================
Appearance :
MR
PJ YAGNIK for Petitioner(s) : 1,
MS MANISHA LAVKUMAR, AGP for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
2.
None for Respondent(s) : 3,
UNSERVED-REFUSED (N) for
Respondent(s) : 3.2.1,3.2.2
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 01/03/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
petition is preferred for condonation of delay of 14 days in
preferring the proposed appeal. The petitioner applied for certified
copy on 1.11.2007 which was delivered on 17.11.2007 whereinafter the
present petition has been preferred. Therefore, the delay of 14 days
took place.
On
notice, the respondents have appeared except respondent Nos. 3/1 and
3/2 who refused to accept the notice.
Having
ground through the petition and being satisfied with the ground, the
delay of 14 days in preferring the appeal is condoned.
This
Civil Application stands disposed of.
[S.
J. MUKHOPADHAYA, CJ.]
[J.
B. PARDIWALA, J.]
sundar/-
Top