Gujarat High Court
City vs Gujarat on 25 July, 2008
Bench: Mohit S. D.H.Waghela, D.H.Waghela
CA/706520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7065 of 2008
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 681 of 2008
In
CIVIL
APPLICATION No. 12417 of 2007
=================================================
CITY
DEPUTY COLLECTOR - Petitioner(s)
Versus
GUJARAT
INDUSTRIAL INVESTMENT CORPORATION LTD & 8 - Respondent(s)
=================================================
Appearance :
MR DIPEN
DESAI, AGP for Petitioner(s) : 1,
MR RD DAVE
for Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2,
9,
NOTICE NOT RECD BACK for Respondent(s) : 3 - 5, 7,
NOTICE
UNSERVED for Respondent(s) : 6,
MR BHARAT T RAO for Respondent(s)
: 8,
=================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 25/07/2008
ORAL ORDER
(Per
: HON’BLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Mr
BT Rao, learned counsel says that he appears for the respondents.
Since
sufficient cause is shown, the delay in filing the Letters Patent
Appeal is condoned.
The
application stands disposed of.
[M.S.
SHAH, Actg. CJ.]
[D.H.
WAGHELA, J.]
sundar/-