Gujarat High Court Case Information System
Print
CA/5021/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5021 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 465 of 2010
In
SPECIAL CIVIL APPLICATION No. 11341 of 2009
=========================================================
BHAVSAR
SAVITABEN HIMMATLAL THRO'POA BHAVSAR A SHAMALDAS & 1 -
Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
BP DALAL for
Petitioner(s) : 1 - 2.
MR PRANAV DAVE, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1 - 2.
NOTICE SERVED BY DS for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 20/07/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
application is preferred for condonation of 95 days in preferring the
appeal against the order dated 5th November, 2011 passed
by the learned Single Judge in Special Civil Application No. 11341 of
2009.
Notices
were issued on the respondents and they are served.
Having
heard the learned counsel for the applicants and learned AGP for
respondent nos. 1 and 2, sufficient cause is shown by the applicants
and being satisfied with the ground for condonation of delay, we
condone the delay of 95 days caused in preferring the appeal.
Civil
Application stands disposed of.
[S.J.
MUKHOPADHAYA, CJ.]
[J.B.
PARDIWALA, J.]
pirzada/-
Top