Gujarat High Court
Paschim vs District on 9 February, 2011
Gujarat High Court Case Information System
Print
CA/152/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 152 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2719 of 2010
In
SPECIAL
CIVIL APPLICATION No. 9502 of 2010
=================================================
PASCHIM
GUJARAT VIJ CO LTD - Petitioner(s)
Versus
DISTRICT
CONSUMER REDRESSAL FORUM & 1 - Respondent(s)
=================================================
Appearance :
MS
LILU K BHAYA 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
: 09/02/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on the 2nd respondent both in the
petition for condonation of delay and the proposed Letters Patent
Appeal. Direct notice is permitted.
Post
the matter on 7th March, 2011.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
Sundar/*
Top