Gujarat High Court
Eagle vs State on 19 April, 2010
Gujarat High Court Case Information System
Print
CA/43/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 43 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 364 of 2009
In
SPECIAL CIVIL APPLICATION No. 383 of 2009
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 364 of 2009
In
SPECIAL CIVIL APPLICATION No. 383 of 2009
=========================================
EAGLE
CORPORATION PVT LTD & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
RD DAVE for Petitioner(s) : 1 - 2.
MR A.J. DESAI, ASSISTANT
GOVERNMENT PLEADER for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 19/04/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having
heard learned counsel for the applicant and Mr. A.J. Desai, learned
Assistant Government Pleader appearing for the respondents, and
being satisfied on the ground, delay of 13 days in preferring the
appeal is condoned. Office is directed to register the appeal and
list the same for admission hearing on 10.5.2010.
Civil
Application stands disposed of.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
*/Mohandas
Top