Gujarat High Court
Prakashchand vs Union on 9 April, 2010
Gujarat High Court Case Information System
Print
CA/7010/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7010 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 334 of 2009
In
SPECIAL
CIVIL APPLICATION No. 2301 of 2007
=================================================
PRAKASHCHAND
AGARWAL - Petitioner(s)
Versus
UNION
OF INDIA THRO. SECRETARY & 2 - Respondent(s)
=================================================
Appearance :
MS
SONAL D VYAS for Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
MS MEGHA JANI for Respondent(s) :
3,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 09/04/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having
heard the learned counsel for the petitioner and the 3rd
respondent, and being satisfied with the ground, the delay of 138
days in preferring the appeal is condoned. The Civil Application
stands disposed of.
The
Office is directed to register Letters Patent Appeal (Stamp) No. 334
of 2009 and treat the same as disposed of in view of the order passed
in the said case.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top