Gujarat High Court High Court

Pashchim vs Dhirubhai on 1 October, 2010

Gujarat High Court
Pashchim vs Dhirubhai on 1 October, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9737/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9737 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 2019 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4825 of 2010
 

 
=================================================


 

PASHCHIM
GUJARAT VIJ CO. LTD THROUGH DEPUTY ENGINEER & 1 - Petitioner(s)
 

Versus
 

DHIRUBHAI
KARSHANBHAI DOBARIA & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MS
LILU K BHAYA for Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1
- 2. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 01/10/2010  
ORAL ORDER

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

Let
notice be issued on the 1st
respondent both in the matter of the petition for condonation of
delay and the proposed Letters Patent Appeal. Direct notice is
permitted.

Mr
Umesh Trivedi, learned Additional Government Pleader accepts notice
on behalf of the 2nd
respondent. Notice is waived. The counsel for the petitioners will
serve a copy of the paper books of both the Civil Application and the
proposed Letters Patent Appeal on him by 4.10.2010.

Post
the matter on 27th
October, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

Sundar/*

   

Top