Gujarat High Court High Court

State vs Amardip on 15 September, 2010

Gujarat High Court
State vs Amardip on 15 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3211/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - 

 

FOR
CONDONATION OF DELAY No. 3211 of 2010
 

In
LETTERS PATENT APPEAL (STAMP) No. 1139 of 2009
 

To


 

LETTERS
PATENT APPEAL No. 607 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 29312 of 2007
 

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


 

STATE
OF GUJARAT & 2 - Petitioner(s)
 

Versus
 

AMARDIP
ASSOCIATION NAVSARI & NON-TRADING CORPORATION - Respondent(s)
 

========================================= 
Appearance
: 
MR UNMESH
TRIVEDI, ADDL.GOVERNMENT
PLEADER for Petitioner(s) : 1 - 3. 
MR RS SANJANWALA for
Respondent(s) : 1, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S.DAVE
		
	

 

 
 


 

Date
: 15/09/2010 

 

 
 
ORAL
ORDER

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

Having
heard counsel for the parties and on being satisfied with the ground,
delay of 148 days in preferring the appeal is condoned. CA No. 3211
of 2010 stands disposed of.

(S.J.

Mukhopadhaya, C.J.)

(Anant
S. Dave, J.)

*/Mohandas

   

Top