Gujarat High Court Case Information System
Print
CA/6065/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6065 of 2006
In
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 3413 of 2005
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 37 of 2005
=========================================
DALPATSINGH
PRABHATSINGH BARIA & 4 - Petitioner(s)
Versus
GOVERNMENT
OF INDIA & 2 - Respondent(s)
=========================================
Appearance :
SUNITA
S CHATURVEDI for
Petitioners
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having
gone through records, we find no ground made out to condone delay of
256 days in preferring Misc. Civil Application for restoration of
Letters Patent Appeal. It is accordingly dismissed.
Office
is directed to register Misc. Civil Application and treat the same
dismissed being barred by limitation.
[S.J.
Mukhopadhaya, C.J.]
(Anant
S. Dave, J.)
(swamy)
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION NO.399 OF 2010
=========================================
DALPATSINGH
PRABHATSINGH BARIA & 4 – Petitioner(s)
Versus
GOVERNMENT
OF INDIA & 2 – Respondent(s)
=========================================
Appearance :
SUNITA
S CHATURVEDI for
Petitioners
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
application stands dismissed being barred by limitation.
[S.J.
Mukhopadhaya, C.J.]
(Anant
S. Dave, J.)
(swamy)
Top