Gujarat High Court High Court

Manager vs Iqbalunisa on 4 February, 2011

Gujarat High Court
Manager vs Iqbalunisa on 4 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6939/2010	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6939 of 2010
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 654 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 7821 of
2008 
 
=================================================
 

MANAGER
- NAAZ CINEMA - Petitioner(s)
 

Versus
 

IQBALUNISA
LATIFMIYAN SAIYED WD/O LATIFMIYAN AHMEDMIYAN - Respondent(s)
 

=================================================
 
Appearance : 
MR
JV JAPEE for Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 04/02/2011  
ORAL ORDER

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

Heard
the counsel for the petitioner. Though notice is served on the
respondent, no petition opposing the petition for condonation of
delay has been filed.

Being
satisfied with the grounds shown in the petition, the delay of 3 days
in preferring the appeal is condoned.

The
Civil Application stands disposed of.

[
S.J.MUKHOPADHAYA, CJ.]

[K.M.THAKER,
J.]

kdc

   

Top