Gujarat High Court Case Information System
Print
CA/6215/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6215 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 571 of 2011
In
SPECIAL CIVIL APPLICATION No. 2906 of 2011
With
CIVIL
APPLICATION No. 6719 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 572 of 2011
In
SPECIAL CIVIL APPLICATION No. 2922 of 2011
=========================================================
BALUBHAI
HAMIRBHAI VALA - Petitioner(s)
Versus
SHREE
KODINAR TALUKA COOP.BANKING UNION LTD THROUGH THE GRIE & 17 -
Respondent(s)
=========================================================
Appearance
:
MR
PREMAL S RACHH for
Petitioner(s) : 1,
MR ASHISH H SHAH for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 01/08/2011
COMMON
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
These
petitions have been preferred for condonation of delay of 6 days in
preferring the Appeals against the common order dated 7th
March 2011 passed by the learned Single Judge in Special Civil
Application No.2906/2011 with Special Civil Application No.2922/2011.
Notices
were issued on respondents and they have appeared.
Having
heard learned counsels for the parties and being satisfied with the
grounds, the delay of 6 days in preferring the Appeals is condoned.
Civil Applications stand disposed of.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top