Gujarat High Court Case Information System
Print
CA/6190/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6190 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 740 of 2011
In
SPECIAL CIVIL APPLICATION No. 2212 of 2011
=========================================================
DEPUTY
ENGINEER (O & M) - Petitioner(s)
Versus
VIDHATA
CREATIONS & 1 - Respondent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Petitioner(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 03/08/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
petition has been preferred for condonation of delay of 26 days
caused in preferring Letters Patent Appeal against the order dated
7.3.2011 passed by learned Single Judge in Special Civil Application
No.2212 of 2011.
Notice
has been issued on the respondents, but they have not appeared.
Having
heard learned counsel for the applicant and being satisfied with the
grounds of condonation of delay of 26 days in preferring the appeal,
the delay is condoned.
Civil
Application stands disposed of.
(S.J.MUKHOPADHAYA,CJ)
(J.B.PARDIWALA,J)
pathan
Top