Gujarat High Court Case Information System
Print
CA/8117/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8117 of 2010
In
LETTERS PATENT APPEAL No. 2037 of 2010
In
SPECIAL CIVIL APPLICATION No. 9667 of 2000
=================================================
GUJARAT
STATE COOPERATIVE MARKETING FEDERATION LTD
Versus
REGISTRAR
COOPERATIVE SOCIETIE & ANOTHER
=================================================Appearance
:
Mr BS Patel for the
Petitioner
Ms Krina Calla, Asst Government P)leader for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 23/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The petition for condonation of delay of 197 days in filing the
proposed appeal has been preferred by the petitioner. From the
record it appears that the counsel appearing on behalf of the
appellant in the original writ petition was elevated as a High Court
Judge, and later on applicant could come to know of the order from
the Registry of the High Court. It is stated that the applicant
tried to find out whether any notice was received from the Registry,
but no such notice could be traced out and therefore, appeal could
not be preferred within the time. Notices were served on the
respondents. No affidavit has been filed opposing the prayer.
Having
heard counsel for the parties and on being satisfied with the
grounds, we condone the delay of 197 days in preferring the appeal.
Civil Application No.8117 of 2010 stands disposed of.
(S.J. Mukhopadhaya, CJ.)
(J.B.Pardiwala, J.)
*mohd
Top