Gujarat High Court High Court

Executive vs Ushaben on 29 April, 2010

Gujarat High Court
Executive vs Ushaben on 29 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4332/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4332 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2398 of 2009
 

In
FIRST APPEAL No. 710 of 1991
 

With


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2398 of 2009
 

In
FIRST APPEAL No. 710 of 1991
 

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


 

EXECUTIVE
ENGINEER - Petitioner(s)
 

Versus
 

USHABEN
SURESHCHANDRA SHAH & 7 - Respondent(s)
 

=============================================
 
Appearance : 
MR
RITURAJ M MEENA for Petitioner(s) : 1, 
None for Respondent(s) : 1
- 8. 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 29/04/2010 

 

ORAL
ORDER

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

Learned
GP Mr. P.K.Jani accepts notice on behalf of the 6th
respondent in Civil Application and Letters Patent Appeal. Counsel
for the petitioner to serve a copy of the Civil Application and memo
of LPA by tomorrow on him.

Let
notice be issued on the rest of respondents both in the matter of
Civil Application for condonation of delay and LPA. Direct Notice
permitted. Office is directed to register Letters Patent Appeal and
list it along with Civil Application on 10th
May 2010.

(S.

J. MUKHOPADHAYA, C.J. )

(
AKIL KURESHI, J. )

kailash

   

Top