Gujarat High Court High Court

Sardargunj vs State on 6 May, 2011

Gujarat High Court
Sardargunj vs State on 6 May, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3980/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3980 of
2011 
 
=================================================
 

SARDARGUNJ
MERCANTILE CO- OPERATIVE BANK LTD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

================================================= 
Appearance
: 
MR
KETAN D SHAH for Petitioner(s) : 1, 
MRS. KRINA CALLA AGP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 06/05/2011 

 

ORAL
ORDER

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

The
office objection having not removed, the Letters Patent Appeal, which
was not even registered, i.e. Letters Patent Appeal (Stamp No.)
No.1752 of 2006 was dismissed on 27th December 2006. This
application has been preferred for condonation of delay. In the
circumstances, we are not entertaining this application and allow the
petitioner to file fresh Letters Patent Appeal against the judgment
in question passed by the learned Single Judge along with petition
for condonation of delay. Civil Application and Miscellaneous Civil
Application stand disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(J.B.

PARDIWALA, J.)

[sn
devu] pps

   

Top