Gujarat High Court Case Information System
Print
CA/6742/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6742 of 2011
In
MISC.CIVIL
APPLICATION - FOR REVIEW No. 1602 of 2011
In
MISC.CIVIL APPLICATION No. 2278 of 2010
With
MISC.CIVIL
APPLICATION No. 1602 of 2011
In
MISC.CIVIL APPLICATION No. 2278 of 2010
=========================================================
ANANGBHAI
KUNJBIHARIBHAI SHAH - Petitioner(s)
Versus
OFFICIAL
LIQUIDATOR OF GUJARAT SMALL INDUSTRIES CORPORATION & 5 -
Respondent(s)
=========================================================
Appearance
:
MS
ANUSHREE KAPADIA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 11/08/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel for the petitioner is allowed to correct number of days of
delay by making it delay of 200 days. Correction be made at
paragraph Nos.10 and 11-B of the petition for condonation of delay.
Notice
on respondents. Ms.Krina Calla, learned AGP accepts and waives notice
on behalf of respondent Nos.2 to 6. No further notice need be issued
on them. Counsel for the petitioner will serve two copies of the
paper book on her by tomorrow. Direct service on first respondent is
permitted.
Post
the matter on 17.8.2011.
(S.J.MUKHOPADHAYA,CJ)
(J.B.PARDIWALA,J)
pathan
Top