Gujarat High Court
Deputy vs Vidhata on 12 July, 2011
Gujarat High Court Case Information System
Print
CA/6190/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6190 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 740 of 2011
In
SPECIAL CIVIL APPLICATION No. 2212 of 2011
=========================================================
DEPUTY
ENGINEER (O & M) - Petitioner(s)
Versus
VIDHATA
CREATIONS & 1 - Respondent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 12/07/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
Let
notice be issued on respondents in the matter of condonation of delay
along with copy of paper book of the proposed Appeal.
Post
the matter on 3rd August 2011.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top