Gujarat High Court
Bipin vs Arch on 31 January, 2011
Gujarat High Court Case Information System
Print
CA/8033/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8033 of 2010
In
LETTERS
PATENT APPEAL No. 1631 of 2010
In
SPECIAL CIVIL APPLICATION No. 12898 of
2009
=================================================
BIPIN
SHANTILAL PANCHAL - Petitioner(s)
Versus
ARCH
WOOD MALL PVT LTD & 13 - Respondent(s)
=================================================
Appearance
:
MR.
ANKIT SHAH for Petitioner(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1, 11, 13,
MR.D K.PUJ for Respondent(s) : 1,
MRS.
KRINA CALLA AGP for Respondent(s) : 2 - 5.
UNSERVED-REFUSED (N)
for Respondent(s) : 6 - 10, 12,
14,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 31/01/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Heard
learned counsel for the petitioner and counsel for the respondents.
Taking into consideration the grounds shown in the petition and in
absence of any objection to the prayer from the respondents, the
delay of 120 days in preferring the Letters Patent Appeal is
condoned. Civil Application stands disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top