Gujarat High Court
Arbuda vs Uttar on 18 July, 2011
Gujarat High Court Case Information System
Print
CA/5471/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5471 of 2011
In
LETTERS
PATENT APPEAL No. 544 of 2011
In
SPECIAL CIVIL APPLICATION No. 12129 of 2002
=========================================================
ARBUDA
CHEMICALS - Petitioner(s)
Versus
UTTAR
GUJARAT VIJ CO LTD & 2 - Respondent(s)
=========================================================
Appearance :
MR
KETAN I ACHARYA for Petitioner(s) : 1,
None for Respondent(s) : 1
- 2.
MS. KRINA CALLA, ASSTT. GOVERNMENT PLEADER for Respondent(s)
: 3,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 18/07/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
petition has been preferred for condonation of delay of 7 days in
preferring appeal against order dated 21.12.2010 passed by the
learned Single Judge in SCA No. 12129 OF 2002.
Notices
were issued on respondents, but no affidavit has been filed opposing
the prayer.
Having
heard learned counsel for the applicant and on being satisfied with
the ground, delay of 7 days in filing the appeal is condoned. CA
stands disposed of.
(S.J.
Mukhopadhaya, C.J.)
(J.B.
Pardiwala, J.)
*/Mohandas
Top