Gujarat High Court High Court

Patan vs Uttar on 27 September, 2011

Gujarat High Court
Patan vs Uttar on 27 September, 2011
Author: Jayant Patel, B.M.Trivedi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1168/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1168 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4128 of 2010
 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 4128 of 2010
 

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

 

PATAN
MUNICIPALITY & 2 - Petitioner(s)
 

Versus
 

UTTAR
GUJARAT VIJ CO. LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NV ANJARIA for
Petitioner(s) : 1 - 3. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE B.M.TRIVEDI
		
	

 

 
 


 

Date
: 25/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.Anjaria,
learned Counsel for the applicants – appellants, with a view
to approach before the High Power Committee, places on record the
instructions received by him for withdrawal of the present appeal
and the application for condonation of delay.

Permission
granted. Disposed of as withdrawn.

As
the appeal is not effectively heard and has been withdrawn before
admission, refund of Court fees, in accordance with law, will
follow.

(Jayant Patel, J.)

(Ms.

B. M. Trivedi, J.)

vinod

   

Top