Gujarat High Court High Court

Rohitbhai vs Power on 9 November, 2011

Gujarat High Court
Rohitbhai vs Power on 9 November, 2011
Author: A.L.Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5307/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5307 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 521 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 2352 of 2011
 

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

 

ROHITBHAI
AMRUTLAL SHAH & 1 - Petitioner(s)
 

Versus
 

POWER
GRID CORPORATION OF INDIA LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHAVAL D VYAS for
Petitioner(s) : 1 - 2. 
MR HRIDAY BUCH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 09/11/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA)

After
hearing the learned counsel for the parties, and after going through
the explanation given in the application for condonation of delay, we
are satisfied that sufficient cause has been made out for not
preferring the appeal within the period of limitation. We, thus,
condone the delay of five days caused in preferring the appeal. The
application stands disposed of.

Let
the appeal be registered if otherwise in form.

[BHASKAR
BHATTACHARYA, ACTING CJ.]

[A.L.

DAVE, J.]

pirzada/-

   

Top