Gujarat High Court
Mota vs District on 5 August, 2011
Gujarat High Court Case Information System
Print
CA/5642/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5642 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 620 of 2011
=========================================================
MOTA
DUDH UTPADAK SAHKARI MANDLI LIMITED - Petitioner(s)
Versus
DISTRICT
REGISTRAR & 3 - Respondent(s)
=========================================================
Appearance
:
R
C JANI & ASSOCIATE for
Petitioner(s) : 1,
MS KRINA CALLA, AGP for Respondent(s) : 1,
3,
MR UMANG OZA FOR MR CHIRAG B PATEL for Respondent(s) :
2,
NOTICE SERVED BY DS for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 05/08/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
petition has been preferred for condonation of delay of 20 days
caused in preferring Letters Patent Appeal against the order dated
21.2.2011 passed by learned Single Judge in Special Civil Application
No.8619 of 2009.
Notice
has been issued and served on the respondents.
Having
heard learned counsel for the applicant and being satisfied with the
grounds of condonation of delay of 20 days in preferring the appeal,
the delay is condoned.
Civil
Application stands disposed of.
(S.J.MUKHOPADHAYA,CJ)
(J.B.PARDIWALA,J)
pathan
Top