Gujarat High Court Case Information System
Print
CA/14276/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14276 of 2010
In
LETTERS
PATENT APPEAL (STAMP) No. 2562 of 2010
In
SPECIAL CIVIL APPLICATION No. 10397 of 1995
=========================================================
GHANSHYAMSINH
KHODUBHA GOHIL & 1 - Petitioner(s)
Versus
SARGAM
PARIVAR & 3 - Respondent(s)
=========================================================
Appearance
:
NANAVATY
ADVOCATES for
Petitioner(s) : 1, 1.2.1,1.2.2
RULE SERVED BY DS for
Respondent(s) : 1 - 4.
GOVERNMENT PLEADER for Respondent(s) :
2,
MR ASHISH M DAGLI for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 13/04/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
This
Application has been preferred for condonation of delay of 52 days in
preferring the Appeal against the order dated 8th
September 2010 passed by the learned Single Judge in Special Civil
Application No.10397/1995.
Notices
were issued on respondents. They have appeared but no affidavit has
been filed opposing the prayer.
Having
heard counsel for the parties and being satisfied with the grounds,
the delay of 52 days in preferring the Appeal is condoned. Civil
Application stands disposed of.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top