Gujarat High Court High Court

Anangbhai vs Official on 11 August, 2011

Gujarat High Court
Anangbhai vs Official on 11 August, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6742/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6742 of 2011
 

In


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 1602 of 2011
 

In
MISC.CIVIL APPLICATION No. 2278 of 2010
 

With


 

MISC.CIVIL
APPLICATION No. 1602 of 2011
 

In
MISC.CIVIL APPLICATION No. 2278 of 2010
 

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

 

ANANGBHAI
KUNJBIHARIBHAI SHAH - Petitioner(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF GUJARAT SMALL INDUSTRIES CORPORATION & 5 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MS
ANUSHREE KAPADIA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 11/08/2011 

 

 
 
ORAL
ORDER

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

Learned
counsel for the petitioner is allowed to correct number of days of
delay by making it delay of 200 days. Correction be made at
paragraph Nos.10 and 11-B of the petition for condonation of delay.

Notice
on respondents. Ms.Krina Calla, learned AGP accepts and waives notice
on behalf of respondent Nos.2 to 6. No further notice need be issued
on them. Counsel for the petitioner will serve two copies of the
paper book on her by tomorrow. Direct service on first respondent is
permitted.

Post
the matter on 17.8.2011.

(S.J.MUKHOPADHAYA,CJ)

(J.B.PARDIWALA,J)

pathan

   

Top