Gujarat High Court
====================================== vs Mr on 2 December, 2010
Gujarat High Court Case Information System
Print
CA/13802/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 13802 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2158 of 2010
In
SPECIAL
CIVIL APPLICATION No. 8295 of 1999
======================================
DEPUTY
EXECUTIVE ENGINEER
Versus
JIVRAJBHAI
JASABHAI AND OTHERS
======================================
Appearance
:
MR PV HATHI for Petitioner.
MR
MH RATHOD for Respondent Nos.1 - 2, 2.2.1, 2.2.2, 2.2.3,2.2.4 -
4.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 02/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Rule.
Learned counsel for the respondents waives service. The application
is allowed and delay of 41 days in preferring the appeal is condoned.
Rule is made absolute with no order as to costs.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top