Gujarat High Court High Court

Hansaben vs Paschim on 30 March, 2011

Gujarat High Court
Hansaben vs Paschim on 30 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3822/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3822 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 436 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 10836 of 2010
 

 


 

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


 

HANSABEN
PRANJIVAN VASANI - Petitioner(s)
 

Versus
 

PASCHIM
GUJARAT VIJ CO LTD & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
BD KARIA for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 30/03/2011  
ORAL ORDER

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

Notice
on the 1st respondent both in the matter of petition for
condonation of delay and the proposed appeal. Direct notice is
permitted.

Post
the matter on 5th May, 2011.

[S.

J. MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

Sundar/*

   

Top