Gujarat High Court
Ahmedabad vs Dipen on 3 February, 2011
Gujarat High Court Case Information System
Print
CA/11983/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11983 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1811 of 2010
In
SPECIAL
CIVIL APPLICATION No. 5591 of 2010
=================================================
AHMEDABAD
MUNICIPAL CORPORATION - Petitioner(s)
Versus
DIPEN
C SHAH - Respondent(s)
=================================================
Appearance :
MR
HAMESH C NAIDU for Petitioner(s) : 1,
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 03/02/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on the respondent both in the petition for
condonation of delay and the proposed appeal. Direct notice is
permitted.
Post
the matter on 10th March, 2011.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
sundar/-
Top