Gujarat High Court
Manager vs Iqbalunisa on 4 February, 2011
Gujarat High Court Case Information System
Print
CA/6939/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6939 of 2010
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 654 of 2010
In
SPECIAL CIVIL APPLICATION No. 7821 of
2008
=================================================
MANAGER
- NAAZ CINEMA - Petitioner(s)
Versus
IQBALUNISA
LATIFMIYAN SAIYED WD/O LATIFMIYAN AHMEDMIYAN - Respondent(s)
=================================================
Appearance :
MR
JV JAPEE for Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 04/02/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Heard
the counsel for the petitioner. Though notice is served on the
respondent, no petition opposing the petition for condonation of
delay has been filed.
Being
satisfied with the grounds shown in the petition, the delay of 3 days
in preferring the appeal is condoned.
The
Civil Application stands disposed of.
[
S.J.MUKHOPADHAYA, CJ.]
[K.M.THAKER,
J.]
kdc
Top