Gujarat High Court High Court

Prakashchand vs Union on 9 April, 2010

Gujarat High Court
Prakashchand vs Union on 9 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7010/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7010 of 2009
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 334 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 2301 of 2007
 

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


 

PRAKASHCHAND
AGARWAL - Petitioner(s)
 

Versus
 

UNION
OF INDIA THRO. SECRETARY & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MS
SONAL D VYAS for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
MS MEGHA JANI for Respondent(s) :
3, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 09/04/2010  
ORAL ORDER

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

Having
heard the learned counsel for the petitioner and the 3rd
respondent, and being satisfied with the ground, the delay of 138
days in preferring the appeal is condoned. The Civil Application
stands disposed of.

The
Office is directed to register Letters Patent Appeal (Stamp) No. 334
of 2009 and treat the same as disposed of in view of the order passed
in the said case.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top