Gujarat High Court
Ajanta vs Vrajesh on 4 April, 2011
Gujarat High Court Case Information System
Print
CA/3347/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3347 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 323 of 2011
In
SPECIAL
CIVIL APPLICATION No. 7447 of 2010
=================================================
AJANTA
TRADERS THROUGH ITS KARTA - Petitioner(s)
Versus
VRAJESH
TRADING CO - Respondent(s)
=================================================
Appearance :
MR
HM PARIKH for Petitioner(s) : 1, MR RASESH H
PARIKH for Petitioner(s) : 1,
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 04/04/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on the respondent both in the matter of petition for
condonation of delay and the proposed appeal. Direct notice is
permitted.
Post
the matter on 3rd
May, 2011.
[S.
J. MUKHOPADHAYA, CJ.]
[J.
B. PARDIWALA, J.]
sundar/-
Top