Gujarat High Court
Gujarat vs Gurudev on 18 November, 2010
Gujarat High Court Case Information System
Print
CA/9879/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9879 of 2010
In
[LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1722 of 2010
To]
LETTERS
PATENT APPEAL No. 2280 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7494 of 2010
=================================================
GUJARAT
MARITIME BOARD - Petitioner(s)
Versus
GURUDEV
SHIP BREAKERS - Respondent(s)
=================================================
Appearance :
MR
PR NANAVATI for Petitioner(s) : 1,
MR ANSHIN DESAI for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 18/11/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Heard
the counsel for the petitioner and the respondent. Taking into
consideration the facts and circumstances of the case and the
satisfactory ground shown explaining the reason for preferring the
appeal after a delay of 8 days, we condone the delay. This Civil
Application stands disposed of.
The
Letters Patent Appeal be listed on 15th December, 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[K.M.
THAKER, J.]
sundar/-
Top