Gujarat High Court High Court

Jagdishbhai vs Shri on 29 September, 2011

Gujarat High Court
Jagdishbhai vs Shri on 29 September, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5200/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5200 of 2010
 

In
 

 

LETTERS
PATENT APPEAL No. 1551 of 2010
 

In
 


SPECIAL
CIVIL APPLICATION No. 13805 of 2009
 

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


 

JAGDISHBHAI
KUBERBHAI PRAJAPATI - Petitioner(s)
 

Versus
 

SHRI
RAM HONDA POWER EQUIPMENT LTD (NOW KNOWN AS HONDA SIEL -
Respondent(s)
 

=================================================
 
Appearance : 
MR
BIPIN I MEHTA for Petitioner(s) : 1, 
MRYOGENNPANDYA for
Respondent(s) : 1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 18/02/2011  
ORAL ORDER

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

This
Civil Application is preferred to condone the delay of 18 days in
preferring the proposed appeal. Notices were issued on the
respondent, but they did not choose to file any affidavit opposing
the prayer made in the petition.

Having
heard the counsel for the petitioner and being satisfied with the
grounds shown, the delay of 18 days in preferring the appeal is
condoned.

The
Civil Application stands disposed of.

[S.

J. MUKHOPADHAYA, CJ.]

[J.

B. PARDIWALA, J.]

sundar/-

   

Top