Gujarat High Court
Food vs Gujarat on 14 July, 2010
Gujarat High Court Case Information System
Print
CA/1899/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1899 of 2010
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1395 of 2009
In
SPECIAL CIVIL APPLICATION No. 2127 of
1987
=================================================
FOOD
CORPORATION OF INDIA & 2 - Petitioner(s)
Versus
GUJARAT
ROLLER & 1 - Respondent(s)
=================================================
Appearance
:
MR
YF MEHTA for Petitioner(s) : 1 - 3.
MR KAUSHAL D PANDYA for
Respondent(s) : 1,
RULE NOT RECD BACK for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 14/07/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having
heard learned counsel for the parties and being satisfied with the
grounds shown, delay of 53 days in preferring the Letters Patent
Appeal is condoned. Civil Application stands disposed of. Letters
Patent Appeal be registered and listed on 09.08.2010. Notice on
respondents both in the matter of Civil Application and Letters
Patent Appeal. Direct notice is permitted. Both Civil Application
and Letters Patent Appeal be listed on 09.08.2010.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top