Gujarat High Court
Rohitbhai vs Power on 20 July, 2011
Gujarat High Court Case Information System
Print
CA/5307/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5307 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 521 of 2011
In
SPECIAL CIVIL APPLICATION No. 2352 of 2011
=========================================================
ROHITBHAI
AMRUTLAL SHAH & 1 - Petitioner(s)
Versus
POWER
GRID CORPORATION OF INDIA LTD - Respondent(s)
=========================================================
Appearance
:
MR
DHAVAL D VYAS for
Petitioner(s) : 1 - 2.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 20/07/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on the respondents in the matter of condonation of
delay along with copy of the proposed appeal. Apart from notice
through court, notice by Speed Post be also taken. Post the matter on
17th August, 2011.
[S.J.
MUKHOPADHAYA, CJ.]
[J.B.PARDIWALA,
J.]
pirzada/-
Top