Gujarat High Court High Court

Natwarlal vs Deputy on 31 January, 2011

Gujarat High Court
Natwarlal vs Deputy on 31 January, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5900/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5900 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 1375 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 11122 of
2009 
 
=================================================
 

NATWARLAL
DALSUKHRAMBHAI RAJGOR - Petitioner(s)
 

Versus
 

DEPUTY
SECRETARY & 3 - Respondent(s)
 

================================================= 
Appearance
: 
MR
HIMANSU M PADHYA for Petitioner(s) : 1, 
MRS. KRINA CALLA AGP for
Respondent(s) : 1 - 2. 
DS AFF.NOT FILED (N) for Respondent(s) :
3, 
MR SK GADHAVI for Respondent(s) :
4, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 31/01/2011 

 

ORAL
ORDER

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

This
is a petition for condoning delay of 34 days in preferring the
Letters Patent Appeal. Notice has been issued to the respondents,
but they have not filed any reply opposing the prayer. Taking into
consideration the grounds shown by the petitioner and being satisfied
with such grounds, delay of 34 days in preferring the appeal is
condoned. Civil Application stands disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top