Gujarat High Court Case Information System
Print
CA/6989/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6989 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 31 of 2011
In
SPECIAL CIVIL APPLICATION No. 14144 of 2010
=========================================================
MADHUBEN
NAGAJI THAKOR & 13 - Petitioner(s)
Versus
STATE
OF GUJARAT THRO' ADDITIONAL DEVELOPMENT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
VC VAGHELA for
Petitioner(s) : 1 - 14.
MRS KRINA CALLA, AGP for Respondent(s) :
1,
MR HS MUNSHAW for Respondent(s) : 2,
NOTICE SERVED BY DS for
Respondent(s) : 3 -
5.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 04/08/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
This
Application has been filed for condonation of delay of 36 days in
preferring the Appeal against the order dated 26th October
2010 passed by the learned Single Judge in Special Civil Application
No.14144/2010.
Notices
were issued on respondents and they have appeared but not filed any
affidavit opposing the prayer.
Having
heard learned counsel for the applicant and being satisfied with the
grounds, the delay on 36 days in preferring the Appeal is condoned.
Civil Application stands disposed of.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top