Gujarat High Court
Paschim vs District on 9 February, 2011
Gujarat High Court Case Information System Print CA/152/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 152 of 2011 In LETTERS PATENT APPEAL (STAMP NUMBER) No. 2719 of 2010 In SPECIAL CIVIL APPLICATION No. 9502 of 2010 ================================================= PASCHIM GUJARAT VIJ CO LTD - Petitioner(s) Versus DISTRICT CONSUMER REDRESSAL FORUM & 1 - Respondent(s) ================================================= Appearance : MS LILU K BHAYA for Petitioner(s) : 1, None for Respondent(s) : 1 - 2. ================================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA and HONOURABLE MR.JUSTICE K.M.THAKER Date : 09/02/2011 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on the 2nd respondent both in the
petition for condonation of delay and the proposed Letters Patent
Appeal. Direct notice is permitted.
Post
the matter on 7th March, 2011.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
Sundar/*
Top