Gujarat High Court High Court

Eagle vs State on 19 April, 2010

Gujarat High Court
Eagle vs State on 19 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/43/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 43 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 364 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 383 of 2009
 

With


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 364 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 383 of 2009
 

 
=========================================


 

EAGLE
CORPORATION PVT LTD & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
RD DAVE for Petitioner(s) : 1 - 2. 
MR A.J. DESAI, ASSISTANT
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

				Date
: 19/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Having
heard learned counsel for the applicant and Mr. A.J. Desai, learned
Assistant Government Pleader appearing for the respondents, and
being satisfied on the ground, delay of 13 days in preferring the
appeal is condoned. Office is directed to register the appeal and
list the same for admission hearing on 10.5.2010.

Civil
Application stands disposed of.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

*/Mohandas

   

Top