Gujarat High Court High Court

Hansaben vs Paschim on 5 May, 2011

Gujarat High Court
Hansaben vs Paschim on 5 May, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3822/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3822 of 2011
 

In
LETTERS PATENT APPEAL No. 627 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 10836 of 2010
 

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

 

HANSABEN
PRANJIVAN VASANI - Petitioner(s)
 

Versus
 

PASCHIM
GUJARAT VIJ CO LTD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BD KARIA for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1, 
MS
LILU K BHAYA for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 05/05/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.B.PARDIWALA)

This
Application has been filed for condonation of delay of 76 days in
preferring Appeal against the order dated 26th November
2010 passed by the learned Single Judge in Special Civil Application
No.10836/2010.

In
the Application, it has been stated that certified copy of the
judgment and order was applied for on 29th November 2010
and the copy was ready for delivery on 4th December 2010.
The last date for filing the Appeal was 28th December
2010. It has been further averred that grave and irreparable
prejudice, loss and injury would be caused to the applicant if the
relief as prayed for is not granted.

Having
regard to the averments made in the Application and being satisfied
with the grounds and the sufficient cause having shown, the delay of
76 days in preferring the Appeal is condoned. Civil Application
stands disposed of.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top