Gujarat High Court High Court

Bachulal vs Administrator on 3 February, 2011

Gujarat High Court
Bachulal vs Administrator on 3 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13511/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 13511 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 2590 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 15414 of 2005
 

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


 

BACHULAL
RAMPRASAD GUPTA - Petitioner(s)
 

Versus
 

ADMINISTRATOR
& 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
PRABHAKAR UPADYAY for Petitioner(s) : 1, 
MS KRINA P CALLA, AGP for
Respondent(s) : 1 -
2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 03/02/2011  
ORAL ORDER

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

Heard
the learned counsel for the petitioner and Ms Krina P Calla, learned
AGP who has appeared and accepted the notice on behalf of the
respondents.

Taking
into consideration the ground shown and being satisfied with the
ground, the delay of 238 days in preferring the appeal is condoned.

The
Civil Application stands disposed of.

[S.

J. MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

sundar/-

   

Top