Gujarat High Court
Patan vs Uttar on 27 September, 2011
Gujarat High Court Case Information System
Print
CA/1168/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1168 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 4128 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 4128 of 2010
=========================================================
PATAN
MUNICIPALITY & 2 - Petitioner(s)
Versus
UTTAR
GUJARAT VIJ CO. LTD. - Respondent(s)
=========================================================
Appearance
:
MR
NV ANJARIA for
Petitioner(s) : 1 - 3.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 25/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.Anjaria,
learned Counsel for the applicants – appellants, with a view
to approach before the High Power Committee, places on record the
instructions received by him for withdrawal of the present appeal
and the application for condonation of delay.
Permission
granted. Disposed of as withdrawn.
As
the appeal is not effectively heard and has been withdrawn before
admission, refund of Court fees, in accordance with law, will
follow.
(Jayant Patel, J.)
(Ms.
B. M. Trivedi, J.)
vinod
Top