Gujarat High Court High Court

Gujarat vs State on 29 April, 2010

Gujarat High Court
Gujarat vs State on 29 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4333/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4333 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2415 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 4262 of 1997
 

With


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2415 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 4262 of 1997
 

 
=============================================


 

GUJARAT
ELECTRICITY BOARD, (NOW UTTAR GUJARAT VIJ CO. LTD.) - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=============================================
 
Appearance : 
MS
LILU K BHAYA for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 29/04/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Petitioner
is allowed to correct the cause title of 1st
respondent as State of Gujarat, through, the Deputy Secretary,
Energy and Petrochemicals Department, Gujarat Government, New
Sachivalaya, Gandhinagar and 2nd
respondent as Electrical Inspector, Department of Energy and
Petrochemicals, Gujarat Government, Mehsana .

Learned
AGP Mr. A.J.Desai accepts notice on behalf of the 1st
and
2nd
respondent in Civil Application and Letters Patent Appeal. Counsel
for the petitioner to serve a copy of the Civil Application and memo
of LPA by tomorrow on him.

Let
notice be issued on the 3rd
respondent both in the matter of Civil Application for condonation of
delay and LPA. Direct Notice permitted. Office is directed to
register Letters Patent Appeal and list it along with Civil
Application on 23rd
June 2010.

(S.

J. MUKHOPADHAYA, C.J. )

(
AKIL KURESHI, J. )

kailash

   

Top