Gujarat High Court
Gujarat vs Suresh on 24 February, 2011
Gujarat High Court Case Information System
Print
CA/1234/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1234 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2050 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7686 of
2010
=========================================================
GUJARAT
WATER SUPPLY & SEWAGE BOARD & 1 - Petitioner(s)
Versus
SURESH
A BHAMBHANI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HS MUNSHAW, MR RAJESH CHAUHAN
for
Petitioner(s) : 1 - 2.
MR SAMIR GOHIL, MR AS SUPEHIA for
Respondent(s) : 1,
MR NJ SHAH, AGP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 24/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
1. Heard,
Mr. Rajesh Chauhan, learned Counsel, holding the brief of Mr. H.S.
Munshaw, learned Counsel for the applicants, Mr. Samir Gohil, learned
Advocate for Mr. A.S. Supehia, learned Counsel for respondent No.1
and Mr. N.J. Shah, learned Counsel for respondent No.2.
2. The
cause shown, in support of the delay condonation application, is
sufficient.
3. This
application is allowed. Delay in filing the Letters Patent Appeal
(Stamp) No.2050 of 2010, is condoned. Rule is made absolute.
(V.
M. SAHAI, J.)
(G.B.SHAH,
J.)
Umesh/
Top