Gujarat High Court
Paschim vs Devabhai on 18 July, 2011
Gujarat High Court Case Information System
Print
CA/14818/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14818 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2593 of 2010
In
SPECIAL CIVIL APPLICATION No. 11180 of 2010
=========================================================
PASCHIM
GUJARAT VIJ CO LTD & 1 - Petitioner(s)
Versus
DEVABHAI
MEMABHAI MYATRA - Respondent(s)
=========================================================
Appearance :
MS
LILU K BHAYA for
Petitioner(s) : 1 - 2.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 18/07/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued in the matter of condonation of delay. Notice be
sent along with paper-book of proposed appeal. Post the matter on
17th August, 2011.
(S.J.
Mukhopadhaya, C.J.)
(J.B.
Pardiwala, J.)
*/Mohandas
Top