Gujarat High Court
Lalluram vs Union on 12 July, 2011
Gujarat High Court Case Information System
Print
CA/4100/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4100 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 402 of 2011
To
LETTERS
PATENT APPEAL No. 799 of 2011
In
SPECIAL CIVIL APPLICATION No. 12252 of 2009
=========================================================
LALLURAM
FUNDILAL SHARMA S/O FUNDILAL SHARMA - Petitioner(s)
Versus
UNION
OF INDIA (MINISTRY OF PETROLIUM AND NAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
SP HASURKAR for
Petitioner(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
3.
M/S TRIVEDI & GUPTA for Respondent(s) : 4 -
5.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 12/07/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
This
Application has been filed for condonation of delay of 54 days in
preferring the Appeal against the order dated 10th
December 2010 passed in Special Civil Application No.12252/2009.
Notices
were issued on respondents and they have appeared.
Having
heard learned counsels for the parties and being satisfied with the
grounds, the delay of 54 days in preferring the Appeal is condoned.
Civil Application stands disposed of.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top