Gujarat High Court Case Information System
Print
CA/8115/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION -
FOR
CONDONATION OF DELAY No. 8115 of 2010
In
LETTERS PATENT APPEAL
(STAMP
NUMBER) No. 260 of 2010
To
LETTERS
PATENT APPEAL No. 2036 of 2010
In
SPECIAL CIVIL APPLICATION No. 9685 of 2000
=========================================
GUJARAT
STATE COOPERATIVE MARKETING FEDERATION LTD - Petitioner(s)
Versus
REGISTRAR
COOPERATIVE SOCIETIES & 1 - Respondent(s)
=========================================
Appearance :
MR
BS PATEL for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 2,
MR
MUKESH A PATEL for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 23/12/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
application has been preferred for condoning delay of 197 days in
preferring the proposed LPA. While other respondents have not filed
any affidavit opposing the prayer, 2nd
respondent has filed affidavit opposing prayer for condonation of
delay. From the record it appears that the counsel appearing on
behalf of the appellant in the original writ petition was elevated as
a High Court Judge, and later on applicant could come to know of the
order from the Registry of the High Court. It is stated that
applicant tried to find out whether any notice
was received from the Registry, but no such notice could be traced
out and therefore, appeal could not be preferred within the time.
Having
heard counsel for the parties and on being satisfied with the
grounds, we condone the delay of 197 days in preferring the appeal.
CA No. 8115 of 2010 stands disposed of.
Let
LPA be listed before appropriate Bench on 27.1.2011.
(S.J.
Mukhopadhaya, C.J.)
(K.M.Thaker,
J.)
*/Mohandas
Top