Gujarat High Court High Court

Appearance : vs Appearance : on 28 March, 2011

Gujarat High Court
Appearance : vs Appearance : on 28 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6891/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6891 of 2010
 

In


 

MISC.CIVIL
APPLICATION (STAMP) No. 1892 of 2009
 

In
LETTERS PATENT APPEAL (STAMP) No. 903 of 2006
 

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


 

CHAUDHRI
NARANBHAI FULJIBHAI 

 

Versus
 

COMMANDANT
& ANOTHER
 

=================================================
 
Appearance : 
None for
the Petitioner 
None for Respondent(s) : 1 -
2. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 28/03/2011 

 

ORAL
ORDER

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

The
Letters Patent Appeal was dismissed for non-compliance of Court’s
order. The petition for restoration has been filed with a request to
condone the delay. On 4th
February 2011 when the matter was called out nobody appears. The
petitioner’s case has been adjourned. Today also nobody appears.
For the reasons aforesaid, the petition for condonation of delay is
rejected.

(S.J. Mukhopadhaya, CJ.)

(J.B.Pardiwala, J.)

*mohd

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD

MISC.

CIVIL APPLICATION No.968 of 2011

In

LETTERS
PATENT APPEAL (STAMP) No. 903 of 2006

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

CHAUDHRI
NARANBHAI FULJIBHAI

Versus

COMMANDANT
& ANOTHER

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

Appearance :

None for
the Petitioner
None for Respondent(s) : 1 –

2.
=================================================

CORAM
:

HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA

and

HONOURABLE
MR.JUSTICE J.B.PARDIWALA

Date
: 28/03/2011

ORAL
ORDER

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

The
Letters Patent Appeal was dismissed for non-compliance of Court’s
order. The petition for restoration has been filed with a request to
condone the delay. On 4th
February 2011 when the matter was called out nobody appears. The
petitioner’s case has been adjourned. Today also nobody appears.
For the reasons aforesaid, the petition for restoration is
dismissed.

(S.J. Mukhopadhaya, CJ.)

(J.B.Pardiwala, J.)

*mohd

   

Top