Gujarat High Court
Shardaben vs National on 30 April, 2010
Gujarat High Court Case Information System
Print
CA/12388/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 12388 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2177 of 2009
In
SPECIAL CIVIL APPLICATION No. 15557 of 2008
=========================================
SHARDABEN
AMRUTLAL PATEL & 4 - Petitioner(s)
Versus
NATIONAL
SMALL INDUSTRIES CORPORATION LTD & 3 - Respondent(s)
=========================================
Appearance :
MR
MB GOHIL for
Petitioner(s) : 1 - 5.
M/S THAKKAR ASSOC. for Respondent(s) :
1,
MR AJ DESAI, AGP for Respondent(s) : 2 -
4.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 30/04/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having
heard the counsel appearing for the parties and being satisfied with
the ground of delay of 138 days in preferring the appeal, delay is
condoned. Letters Patent Appeal be registered and be listed on 12th
May on 1st Board.
Civil
Application stands disposed of accordingly.
(S.J.Mukhopadhaya, C.J.)
(Akil
Kureshi, J.)
(vjn)
Top