Gujarat High Court
Bansari vs State on 30 March, 2011
Gujarat High Court Case Information System
Print
CA/3138/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3138 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 295 of 2011
In
SPECIAL
CIVIL APPLICATION No. 13139 of 2010
=================================================
BANSARI
ENTERPRISE THROUGH PROP. SURESH S RAYATHHA - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
=================================================
Appearance :
MR
PS PATEL for Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 30/03/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Notice
on the 2nd
respondent both in the matter of Civil Application for condonation
of delay and the proposed appeal. Direct notice is permitted.
Ms
Manisha Lavkumar, learned AGP accepts and waives notice on behalf of
the 1st
respondent. The counsel for the petitioner will serve a copy of the
paper book of both the Civil Application and the Letters Patent
Appeal on her by tomorrow.
Post
the matter on 5th
May, 2011.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
Sundar/*
Top