Gujarat High Court High Court

Manharsinh vs Collector on 12 July, 2010

Gujarat High Court
Manharsinh vs Collector on 12 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6875/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6875 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 1299 of 2010
 

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


 

MANHARSINH
NAVALSINH PARMAR - Petitioner(s)
 

Versus
 

COLLECTOR
- Respondent(s)
 

=========================================
 
Appearance : 
MR
SAMIR B BUNDELA for the Petitioner. 
Ms. Krina Calla, Assistant
GOVERNMENT PLEADER for the
Respondent. 
========================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 12/07/2010 

 

 
 
					ORAL
ORDER

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

Having
heard learned counsel for the petitioner and the respondent who has
accepted notice on behalf of the respondent and waived the notice and
being satisfied with the grounds shown, delay of 197 days in
preferring the Appeal is condoned. Civil Application stands disposed
of. Letters Patent Appeal be listed on 9th August, 2010.

(S.J.Mukhopadhaya,C.J.)

(K.M.Thaker,J)

***vcdarji

   

Top