Gujarat High Court
State vs Hadala on 21 December, 2010
Gujarat High Court Case Information System
Print
CA/4245/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4245 of 2010
In
(LETTERS PATENT APPEAL (STAMP NUMBER) No. 183 of 2010
To)
LETTERS
PATENT APPEAL No. 1111 of 2010
In
SPECIAL CIVIL APPLICATION No. 4942 of
1995
===============================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
HADALA
PAREWA CHHATRI DHARMADA TRUST & 5 - Respondent(s)
===============================================
Appearance
:
MR JK SHAH
ASST. GOVERNMENT
PLEADER for Petitioner(s) : 1 - 3.
NOTICE SERVED BY DS for
Respondent(s) : 1,
MR MEHUL S SHAH for Respondent(s) : 2,4 - 6.
MR
SURESH M SHAH for Respondent(s) : 2,4 - 6.
NOTICE SERVED for
Respondent(s) : 3,
===============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 21/12/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having
heard the counsel for the parties and being satisfied with the
grounds shown for the delay of 230 days in preferring the Letters
Patent Appeal, the delay is condoned. This Civil Application stands
disposed of.
[
S.J.MUKHOPADHAYA, CJ.]
[K.M.THAKER,
J.]
kdc
P>
kdc
Top