Gujarat High Court
Una vs Shramjivi on 6 April, 2011
Gujarat High Court Case Information System
Print
CA/1579/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1579 of 2011
In
LETTERS PATENT APPEAL No. 373 of 2011
In
SPECIAL CIVIL APPLICATION No. 7539 of 1995
=========================================================
UNA
MUNICIPALITY THROUGH CHIEF OFFICER - Petitioner(s)
Versus
SHRAMJIVI
COOPERATIVE HOUSING SOCIETY & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MURALI N DEVNANI 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
: 24/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
This
petition has been filed for condonation of delay of 84 days in
preferring the Appeal.
Notice
has been issued on the respondents. No affidavit has been filed
opposing the prayer.
Being
satisfied with the grounds shown, the delay of 84 days in preferring
the Appeal is condoned. Civil Application stands disposed of. Post
the Letters Patent Appeal on 28th April 2011.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top