Gujarat High Court Case Information System
Print
CA/15701/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15701 of 2010
In
LETTERS PATENT APPEAL No. 137 of 2011
In
SPECIAL CIVIL APPLICATION No. 6918 of 1993
=========================================================
FAKIR
MIYANANDSHA MAMADSHA & 4 - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
JITENDRA M PATEL for
Petitioner(s) : 1 - 4. MR MT
SAIYAD for Petitioner(s) : 5,
MS MANISHA SHAH, AGP for
Respondent(s) : 1,
None for Respondent(s) : 2 - 4, 4.2.5,4.3.1 -
5.
MR PARESH A. PATEL for Respondent(s) : 2.2.1,2.2.2 - 3,3.2.2 -
4, 4.2.2, 4.2.3,4.2.4
NOTICE SERVED BY DS for Respondent(s) :
3.2.1,3.2.2
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 17/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
It
is stated that Mr.M.T.Saiyed has already given no objection in favour
of Mr.Jitendra M.Patel. If that be so, Mr.Jitendra M.Patel is allowed
to represent on behalf of the petitioners/appellants.
Having
considered the grounds in the main application and the fact that no
petition opposing the prayers have been filed by the respondent
though they have appeared, and being satisfied with the grounds, the
delay of 39 days in preferring the Appeal is condoned.
Civil
Application stands disposed of.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top