Gujarat High Court Case Information System
Print
CA/6891/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6891 of 2010
In
MISC.CIVIL
APPLICATION (STAMP) No. 1892 of 2009
In
LETTERS PATENT APPEAL (STAMP) No. 903 of 2006
=================================================
CHAUDHRI
NARANBHAI FULJIBHAI
Versus
COMMANDANT
& ANOTHER
=================================================
Appearance :
None for
the Petitioner
None for Respondent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 28/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
Letters Patent Appeal was dismissed for non-compliance of Court’s
order. The petition for restoration has been filed with a request to
condone the delay. On 4th
February 2011 when the matter was called out nobody appears. The
petitioner’s case has been adjourned. Today also nobody appears.
For the reasons aforesaid, the petition for condonation of delay is
rejected.
(S.J. Mukhopadhaya, CJ.)
(J.B.Pardiwala, J.)
*mohd
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No.968 of 2011
In
LETTERS
PATENT APPEAL (STAMP) No. 903 of 2006
=================================================
CHAUDHRI
NARANBHAI FULJIBHAI
Versus
COMMANDANT
& ANOTHER
=================================================
Appearance :
None for
the Petitioner
None for Respondent(s) : 1 –
2.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 28/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
Letters Patent Appeal was dismissed for non-compliance of Court’s
order. The petition for restoration has been filed with a request to
condone the delay. On 4th
February 2011 when the matter was called out nobody appears. The
petitioner’s case has been adjourned. Today also nobody appears.
For the reasons aforesaid, the petition for restoration is
dismissed.
(S.J. Mukhopadhaya, CJ.)
(J.B.Pardiwala, J.)
*mohd
Top