Gujarat High Court
Pashchim vs Kishorbhai on 1 March, 2011
Gujarat High Court Case Information System
Print
CA/3467/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3467 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2789 of 2009
In
SPECIAL
CIVIL APPLICATION No. 11260 of 2009
=================================================
PASHCHIM
GUJARAT VIJ COMPANY LTD - Petitioner(s)
Versus
KISHORBHAI
K VALA - Respondent(s)
=================================================
Appearance :
MS
LILU K BHAYA for Petitioner(s) : 1,
MR PM LAKHANI for
Respondent(s) : 1,
MRS RP LAKHANI for Respondent(s) : 1,
MR RH
RUPARELIYA for Respondent(s) : 1,
MS.NEHA R RUPARELIYA for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 01/03/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
petition has been preferred for condonation of delay of 12 days in
preferring the proposed Letters Patent Appeal. Notices were issued
to the respondents, they have appeared but not filed any petition
objecting the prayer.
We
have heard the learned counsel for the parties and being satisfied
with the ground, the delay of 12 days in preferring the appeal is
condoned.
This
Civil Application stands disposed of.
[S.
J. MUKHOPADHAYA, CJ.]
[J.
B. PARDIWALA, J.]
Sundar/*
Top