Gujarat High Court High Court

Gordhanbhai vs Secretary on 24 February, 2011

Gujarat High Court
Gordhanbhai vs Secretary on 24 February, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2389/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2389 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1843 of 2004
 

In


 

SPECIAL
CIVIL APPLICATION No. 11207 of 2003
 

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

 

GORDHANBHAI
DHANJIBHAI MONPURA - Petitioner(s)
 

Versus
 

SECRETARY
& 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
PRITI PANDYA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 24/02/2011  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Rule.

Learned Assistant Government Pleader Ms.Monali Bhatt waives service
for respondent. Delay of 11 days in preferring Appeal is condoned and
rule is made absolute with no order as to costs.

(D. H. WAGHELA, J.)

(K. A. PUJ, J.)

kks

   

Top