Gujarat High Court
Deputy vs Ready on 31 August, 2010
Gujarat High Court Case Information System
Print
CA/8330/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8330 of 2010
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 602 of 2010
To
LETTERS
PATENT APPEAL No. 1752 of 2010
=================================================
DEPUTY
ASSISTANT SUPERINTENDENT OF STAMPS - Petitioner(s)
Versus
READY
MIX CONCRETE - Respondent(s)
=================================================
Appearance :
Ms.
Krina Calla, AGP for Petitioner(s) :
1,
NOTICE SERVED BY DS for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 31/08/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having
heard learned counsel for the petitioner and taking into
consideration the fact that, in spite of service, the respondent has
not filed any affidavit opposing the prayer and being satisfied with
the grounds shown, delay of 18 days in preferring the appeal is
condoned. Civil Application stands disposed of. Letters Patent Appeal
be listed before the appropriate Bench on 22nd
September 2010.
[S.J.
MUKHOPADHAYA, C.J.]
[ANANT
S. DAVE, J.]
(swamy)
Top