Gujarat High Court
Agricultural vs State on 18 February, 2010
Gujarat High Court Case Information System
Print
CA/7954/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7954 of 2000
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 985 of 2000
In
SPECIAL CIVIL APPLICATION No. 3807 of 1994
=============================================
AGRICULTURAL
PRODUCE MARKET COMMITTEE - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance
:
MR TUSHAR MEHTA for
Petitioner(s) : 1,
MS TRUSHA PATEL AGP for Respondent(s) : 1 -
2.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/02/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
application has been preferred for condoning the delay of 1508 days
in preferring the appeal. On perusal of the record we find no
satisfactory ground made out to condone the delay.
The
application is accordingly dismissed. The office is directed to
register the appeal and treat the same as dismissed being barred by
limitation.
(S.J.
MUKHOPADHAYA, CJ.)
(ANANT
S. DAVE, J.)
zgs/-
Top