Gujarat High Court Case Information System
Print
CA/8116/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8116 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 259 of 2010
In
SPECIAL CIVIL APPLICATION No. 9681 of 2000
=================================================
GUJARAT
STATE COOPERATIVE MARKETING FEDERATION LTD - Petitioner(s)
Versus
REGISTRAR
COOPERATIVE SOCIETIES & 1 - Respondent(s)
=========================================
Appearance :
MR
BS PATEL for the Petitioner.
Ms. Krina Calla, Assistant
GOVERNMENT PLEADER for Respondent no.1.
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 23/08/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel for the petitioner is allowed to make necessary correction at
paragraphs 2 and 5 of Civil Application wherein, in place of 197
days, it has been wrongly typed as 968 days. Learned Assistant
Government Pleader Ms. Krina Calla accepts notice on behalf of the
1st respondent and notice waived. Learned Counsel for the petitioner
will serve two copies of paper book on her by 25th August, 2010. Let
notice be issued on 2nd respondent both in the matter of Civil
Application and proposed Letters Patent Appeal. Direct notice
permitted. Post the matter on 20th September, 2010.
(S.J.Mukhopadhaya,C.J.)
(K.M.Thaker,J)
***vcdarji
Top