Gujarat High Court High Court

Madhuben vs State on 4 August, 2011

Gujarat High Court
Madhuben vs State on 4 August, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6989/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6989 of 2011
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 31 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 14144 of 2010
 

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

 

MADHUBEN
NAGAJI THAKOR & 13 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO' ADDITIONAL DEVELOPMENT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VC VAGHELA for
Petitioner(s) : 1 - 14. 
MRS KRINA CALLA, AGP for Respondent(s) :
1, 
MR HS MUNSHAW for Respondent(s) : 2, 
NOTICE SERVED BY DS for
Respondent(s) : 3 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 04/08/2011 

 

ORAL
ORDER

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

This
Application has been filed for condonation of delay of 36 days in
preferring the Appeal against the order dated 26th October
2010 passed by the learned Single Judge in Special Civil Application
No.14144/2010.

Notices
were issued on respondents and they have appeared but not filed any
affidavit opposing the prayer.

Having
heard learned counsel for the applicant and being satisfied with the
grounds, the delay on 36 days in preferring the Appeal is condoned.
Civil Application stands disposed of.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top