Gujarat High Court Case Information System
Print
CA/3980/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3980 of
2011
=================================================
SARDARGUNJ
MERCANTILE CO- OPERATIVE BANK LTD - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=================================================
Appearance
:
MR
KETAN D SHAH for Petitioner(s) : 1,
MRS. KRINA CALLA AGP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 06/05/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
office objection having not removed, the Letters Patent Appeal, which
was not even registered, i.e. Letters Patent Appeal (Stamp No.)
No.1752 of 2006 was dismissed on 27th December 2006. This
application has been preferred for condonation of delay. In the
circumstances, we are not entertaining this application and allow the
petitioner to file fresh Letters Patent Appeal against the judgment
in question passed by the learned Single Judge along with petition
for condonation of delay. Civil Application and Miscellaneous Civil
Application stand disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(J.B.
PARDIWALA, J.)
[sn
devu] pps
Top