Gujarat High Court
Divisional vs Thakorebhai on 16 December, 2010
Gujarat High Court Case Information System
Print
CA/14993/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14993 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1892 of 2010
In
SPECIAL CIVIL APPLICATION No. 13822 of 2009
=========================================================
DIVISIONAL
CONTROLLER - Petitioner(s)
Versus
THAKOREBHAI
GIRDHARBHAI PARMAR CONDUCTOR BADGE NO.310 - Respondent(s)
=========================================================
Appearance
:
MS
KIRAN D PANDEY for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 16/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Rule. Ld. Counsel
for the respondent is stated to have consented to allowing the
application, for early admission hearing of the Letters Patent
Appeal. Therefore, notice of Rule is not required to be issued and
served. The application is allowed by consent. Delay is condoned and
rule is made absolute with no order as to costs.
[
D. H. WAGHELA, J. ]
[
J.C. UPADHYAYA, J.]
* Pansala.
Top