Gujarat High Court
Seta vs Sanklit on 27 December, 2010
Gujarat High Court Case Information System
Print
CA/16117/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16117 of 2010
In
LETTERS
PATENT APPEAL No. 2758 of 2010
In
SPECIAL CIVIL APPLICATION No. 24292 of 2006
=========================================================
SETA
JUMABEN MUSABHAI - Petitioner(s)
Versus
SANKLIT
BAL VIKAS YOJNA OFFICER & 2 - Respondent(s)
=========================================================
Appearance
:
MS
SUSHMA SHAH for MR SUNIL K SHAH
for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 2.
MR NJ SHAH
ASSTT GOVERNMENT PLEADER for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 27/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Although
the delay sought to be condoned by the present application is of 143
days in preferring the appeal, it was submitted by learned counsel
Ms.Sushma Shah that the applicant does not press this application or
the appeal in which it is made, with a view to preferring an
application for review, if so advised. Permission being granted, the
application is disposed as withdrawn, with liberty to the applicant
to prefer such application as she may be advised to file, without
expressing any opinion on maintainability or advisability of such
proceeding.
Sd/- Sd/- (
D.H.Waghela, J.) (J.C.Upadhyaya,J.)
(KMG
Thilake)
Top