Gujarat High Court
Appearance vs Mr Nj Shah on 27 September, 2011
Gujarat High Court Case Information System
Print
CA/16163/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16163 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2577 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2032 of 2010
=========================================================
LADUBEN
WD/O NANJIBHAI TARAIYA
Versus
DIRECTOR
OF PENSION & PROVIDENT FUND AND OTHERS
=========================================================
Appearance
:
MR
SUNIL L MEHTA for
the Applicant
MR NJ SHAH, ASSTT GOVERNMENT PLEADER for
Respondent-State
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 25/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Heard
learned counsel Mr. Sunil L. Mehta for the applicant and learned
Assistant Government Pleader Mr. N.J. Shah, for the respondent-State.
Cause
shown in the application for condonation of delay is sufficient. The
application is allowed. Delay is condoned. Rule is made absolute.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
omkar
Top