Gujarat High Court
Baldevsinh vs President/Chairman on 9 December, 2010
Gujarat High Court Case Information System
Print
CA/14899/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14899 of 2010
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 2549 of 2010
=========================================================
BALDEVSINH
LALSINH ZALA - Petitioner(s)
Versus
PRESIDENT/CHAIRMAN
& 2 - Respondent(s)
=========================================================
Appearance
:
MR
US BRAHMBHATT for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 2.
MR JANAK
RAVAL, ASST.GOVERNMENT PLEADER for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 09/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
This
application for condonation of delay is made in the appeal, which
seeks to challenge two orders, namely, order dated 18.10.2010 and the
order dated 22.04.2010. In case of challenge to the earlier order
dated 22.04.2010, the delay is obviously much longer than four days.
Therefore, the present application is summarily dismissed as
misconceived.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top