Gujarat High Court High Court

Roshan vs Co-Operative on 18 July, 2011

Gujarat High Court
Roshan vs Co-Operative on 18 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3343/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3343 of 2011
 

IN


 

LETTERS
PATENT APPEAL No. 601 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 15789 of 2010
 

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


 

ROSHAN
DATTAJORAO LAHAUTE - Petitioner(s)
 

Versus
 

RAMWAY
PLAZA 

 

CO-OPERATIVE
HOUSING SOCIETY LIMITED & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
VIMAL A PUROHIT for Petitioner(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

				Date
: 18/07/2011 

 

ORAL
ORDER

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

This
petition has been preferred for condonation of delay of 41 days in
preferring appeal against order dated 14.12.2010 passed by the
learned Single Judge in SCA No. 15789 of 2010.

Notices
were issued on respondents, but no affidavit has been filed opposing
the prayer.

Having
heard learned counsel for the applicant and on being satisfied with
the ground, delay of 41 days in filing the appeal is condoned. CA
stands disposed of.

(S.J.

Mukhopadhaya, C.J.)

(J.B.

Pardiwala, J.)

*/Mohandas

   

Top