Gujarat High Court High Court

Ahmedabad vs Dipen on 3 February, 2011

Gujarat High Court
Ahmedabad vs Dipen on 3 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11983/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11983 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1811 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5591 of 2010
 

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


 

AHMEDABAD
MUNICIPAL CORPORATION - Petitioner(s)
 

Versus
 

DIPEN
C SHAH - Respondent(s)
 

=================================================
 
Appearance : 
MR
HAMESH C NAIDU for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 03/02/2011  
ORAL ORDER

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

Let
notice be issued on the respondent both in the petition for
condonation of delay and the proposed appeal. Direct notice is
permitted.

Post
the matter on 10th March, 2011.

[S.

J. MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

sundar/-

   

Top