Gujarat High Court High Court

Babubhai vs Gujarat on 23 February, 2010

Gujarat High Court
Babubhai vs Gujarat on 23 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14353/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14353 of
2008 
 
=============================================
 

BABUBHAI
RAMCHANDBHAI CHAUHAN - Petitioner(s)
 

Versus
 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Respondent(s)
 

============================================= 
Appearance
: 
MR
SL VAISHYA for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 23/02/2010  
ORAL ORDER

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

We
have gone through the petition and being not satisfied with the
grounds, we are not inclined to condone the delay of 630 days in
preferring the Miscellaneous Civil Application. This Civil
Application is accordingly dismissed.

In
the result, Miscellaneous Civil Application (St.) No.12531 of 2008
for restoration be registered and to be treated as dismissed.
Letters Patent Appeal (St.) No.883 of 2006 also be registered and to
be treated as dismissed.

(S.J.

MUKHOPADHAYA, C.J.)

(ANANT
S. DAVE, J.)

[sn
devu] pps

   

Top