Gujarat High Court High Court

Vanmalibhai vs Having on 14 July, 2010

Gujarat High Court
Vanmalibhai vs Having on 14 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1835/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1835 of 2010
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1352 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 53 of
2009 
 
=================================================
 

VANMALIBHAI
NATHUBHAI PRAJAPATI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT THROUGH JOINT SECRETARY & 1 - Opponent(s)
 

================================================= 
Appearance
: 
MR
SP MAJMUDAR for Applicant(s) : 1, 
MRS. KRINA CALLA AGP Opponent(s)
: 1 - 2. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 14/07/2010 

 

ORAL
ORDER

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

Having
heard learned counsel for the petitioner and Mrs. Krina Calla,
learned A.G.P. for the respondents and being satisfied with the
grounds shown, delay of 307 days in preferring the Letters Patent
Appeal is condoned. Also being satisfied with the grounds, proposed
Letters Patent Appeal is restored to its original file. Counsel for
the appellant will remove the defects within one week. The appeal be
registered and listed on 09.08.2010. In case of non-removal of
defects, the appeal may be dismissed.
Miscellaneous Civil Application stands disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top