Gujarat High Court High Court

Registrar vs B on 12 January, 2010

Gujarat High Court
Registrar vs B on 12 January, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12235/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 12235 of 2009
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2218 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 13983 of 2008
 

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


 

REGISTRAR
& 3 - Petitioner(s)
 

Versus
 

B
H HATHINARAYAN - Respondent(s)
 

=========================================================
Appearance : 
MR
NIRAG PATHAK, ASST. GOVERNMENT PLEADER
for Petitioner(s) : 1 -
4. 
RULE SERVED for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 12/01/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Though
served, none appears on behalf of the respondent to oppose the
application.

For
the reasons stated in the application, delay is condoned. Rule is
made absolute.

(BHAGWATI
PRASAD, J.)

(BANKIM
N. MEHTA, J.)

shekhar/-

   

Top