Gujarat High Court Case Information System
Print
CA/3138/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3138 of 2011
In
LETTERS PATENT APPEAL No. 603 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,
MRS MANISHA L.SHAH, AGP for Respondent(s) :
1,
SERVED BY RPAD - (N) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 05/05/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
This
Application has been filed for condonation of delay of 60 days in
preferring Appeal against the order dated 24th November
2010 passed by the learned Single Judge in Special Civil Application
No.13139/2010.
It
is stated that the appellant took time to manage for the funds to
file appeal and some time has been taken by the lawyer.
Notices
were issued and the respondent no.2 has been served.
Taking
into consideration the stand taken by the applicant and having heard
the learned AGP and being satisfied with the grounds, the delay of 60
days in preferring the Appeal is condoned. Civil Application stands
disposed of.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top