Gujarat High Court
Union vs Unknown on 1 September, 2010
Gujarat High Court Case Information System
Print
CA/2609/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2609 of 2008
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1823 of 2007
In
SPECIAL CIVIL APPLICATION No.
942 of 2000
=========================================================
UNION
OF INDIA & 3 - Applicant(s)
Versus
MALATIBEN
SURESHBHAI CHILE - Opponent(s)
=========================================================
Appearance
:
MS
AVANI S MEHTA for
Applicants
MR
YV SHAH for
Opponents
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE K.M.THAKER 3rd March, 2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Heard
the learned advocate.
This
Application has been made by the appellant under Section 5 of the
Limitation Act for condonation of delay of 4 days occurred in filing
the above Letters Patent Appeal.
On
the facts and in the circumstances of the case, the delay is
condoned. Application is allowed in terms of paragraph 4 [a].
Civil
Application stands disposed of.
[K.M
Thaker, J.] {Ms. R.M Doshit, J.}
Prakash*
Top