Gujarat High Court High Court

Ghanshyamsinh vs Sargam on 13 April, 2011

Gujarat High Court
Ghanshyamsinh vs Sargam on 13 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14276/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14276 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP) No. 2562 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 10397 of 1995
 

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

 

GHANSHYAMSINH
KHODUBHA GOHIL & 1 - Petitioner(s)
 

Versus
 

SARGAM
PARIVAR & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
NANAVATY
ADVOCATES for
Petitioner(s) : 1, 1.2.1,1.2.2  
RULE SERVED BY DS for
Respondent(s) : 1 - 4. 
GOVERNMENT PLEADER for Respondent(s) :
2, 
MR ASHISH M DAGLI for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 13/04/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)

This
Application has been preferred for condonation of delay of 52 days in
preferring the Appeal against the order dated 8th
September 2010 passed by the learned Single Judge in Special Civil
Application No.10397/1995.

Notices
were issued on respondents. They have appeared but no affidavit has
been filed opposing the prayer.

Having
heard counsel for the parties and being satisfied with the grounds,
the delay of 52 days in preferring the Appeal is condoned. Civil
Application stands disposed of.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top