Gujarat High Court High Court

Union vs Hazratali on 17 October, 2011

Gujarat High Court
Union vs Hazratali on 17 October, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6623/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6623 of 2003
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 575 of 2003
 

In
SPECIAL CIVIL APPLICATION No. 8675 of 2002
 

With


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 575 of 2003
 

In
SPECIAL CIVIL APPLICATION No. 8675 of 2002
 

With


 

CIVIL
APPLICATION No. 6624 of 2003
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 575 of 2003
 

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


 

UNION
OF INDIA & 2 - Petitioner(s)
 

Versus
 

HAZRATALI
IBRAHIMSHA DIWAN - Respondent(s)
 

=================================================
 
Appearance : 
MR
KETAN A DAVE for Petitioners 
RULE SERVED for Respondent(s) : 1, 
MR
CH VORA for Respondent(s) :
1, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 17/10/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Civil
Application No.6622 of
2003 has been filed for condonation of delay
of 11 in preferring Letters Patent Appeal (Stamp) No.575 of 2003.

For
the reasons stated in the application the same is allowed. Office is
directed to list the main appeal on 20th October 2011
along with Letters Patent Appeal No.1080 of 2003.

Civil
Application No.2034 of 2003 stands disposed of.

(V.M.

Sahai, J.)

(K.S.Jhaveri,
J.)

*mohd

   

Top