Gujarat High Court High Court

Pashchim vs Kishorbhai on 1 March, 2011

Gujarat High Court
Pashchim vs Kishorbhai on 1 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3467/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3467 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2789 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 11260 of 2009
 

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


 

PASHCHIM
GUJARAT VIJ COMPANY LTD - Petitioner(s)
 

Versus
 

KISHORBHAI
K VALA - Respondent(s)
 

=================================================
 
Appearance : 
MS
LILU K BHAYA for Petitioner(s) : 1, 
MR PM LAKHANI for
Respondent(s) : 1, 
MRS RP LAKHANI for Respondent(s) : 1, 
MR RH
RUPARELIYA for Respondent(s) : 1, 
MS.NEHA R RUPARELIYA for
Respondent(s) : 1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 01/03/2011  
ORAL ORDER

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

This
petition has been preferred for condonation of delay of 12 days in
preferring the proposed Letters Patent Appeal. Notices were issued
to the respondents, they have appeared but not filed any petition
objecting the prayer.

We
have heard the learned counsel for the parties and being satisfied
with the ground, the delay of 12 days in preferring the appeal is
condoned.

This
Civil Application stands disposed of.

[S.

J. MUKHOPADHAYA, CJ.]

[J.

B. PARDIWALA, J.]

Sundar/*

   

Top