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
=========================================================
ANANGBHAI
KUNJBIHARIBHAI SHAH - Petitioner(s)
Versus
OFFICIAL
LIQUIDATOR OF GUJARAT SMALL INDUSTRIES CORPORATION & 5 -
Respondent(s)
=========================================================
Appearance
:
MS
ANUSHREE KAPADIA for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1,
MS
KRINA CALLA AGP for Respondent(s) : 2 - 4.
None for Respondent(s)
: 5 - 6.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 24/08/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
application has been filed for condonation of delay of 200 days in
preferring the appeal against the order dated 23.9.2010 passed in
Misc. Civil Application No.2278 of 2010 in Letters Patent Appeal
No.610 of 2010.
Notices
were issued on the respondents and they have appeared, but have not
filed any reply opposing the statements made in the petition for
condonation of delay.
Having
heard the learned counsel for the parties and being satisfied with
the ground, delay of 200 days in preferring the appeal is condoned.
The
civil application stands disposed of.
(S.J.
MUKHOPADHAYA, CJ.)
(J.B.
PARDIWALA, J.)
zgs/-
Top