Gujarat High Court High Court

The vs Baroda on 18 October, 2011

Gujarat High Court
The vs Baroda on 18 October, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4688/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No.4688 of 2011
 

In


 

CIVIL
REVISION APPLICATION (STAMP NO.) No.83 of 2011
 

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

THE
MAHARAJA SAYAJIRAO UNIVERSITY OF BARODA - Applicant(s)
 

Versus
 

BARODA
COMMERCIAL CORPORATION PVT LTD & 3 - Respondent(s)
 

========================================= 
Appearance: 
MS
VACHHA DESAI for MR MITUL K SHELAT
for Applicant(s): 1, 
SERVED
BY AFFIX.(N) for Respondent(s): 1 - 2. 
UNSERVED-EXPIRED (N) for
Respondent(s): 3, 
NOTICE SERVED for Respondent(s):
4, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 18/10/2011 

 

 
ORAL
ORDER

1. Ms.

Vachha Desai, learned advocate for Mr. Mitul Shelat, learned advocate
for the applicant seeks permission to delete respondent No.3 –
Shri Shantilal B. Shah from the array of respondents. Permission, as
prayed for, is granted. The respondent No.3 – Shri Shantilal
B. Shah shall stand deleted from the array of respondents.

2. By
this application, the applicant seeks condonation of delay of 91 days
caused in preferring Civil Revision Application Stamp No.83/2011.

3. Heard
Ms. Vachha Desai, learned advocate for the applicant. Despite
service of rule, there is no appearance on behalf of the respondents.

4. A
perusal of the averments made in the application indicates that the
delay that has occasioned in filing the above referred civil revision
application had been sufficiently explained. In the circumstances,
the application is allowed. The delay of 91 days that has occurred
in filing Civil Revision Application Stamp No.83/2011 is hereby
condoned. Rule is made absolute accordingly with no order as to
costs.

(
Harsha Devani, J. )

hki

   

Top