Gujarat High Court
Hansaben vs Paschim on 30 March, 2011
Gujarat High Court Case Information System
Print
CA/3822/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3822 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 436 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,
None for Respondent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 30/03/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Notice
on the 1st respondent both in the matter of petition for
condonation of delay and the proposed appeal. Direct notice is
permitted.
Post
the matter on 5th May, 2011.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
Sundar/*
Top