Gujarat High Court Case Information System
Print
CA/10502/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10502 of 2010
In
APPEAL
FROM ORDER-STAMP NUMBER No. 227 of 2010
=========================================================
BAKULBHAI
GABHAJI THAKORE THROUGH POA MOHAMAD YUNUS MASI - Petitioner(s)
Versus
AHMEDABAD
MUNICIPAL CORPORATION & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PARTHIV A BHATT for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
MRS
KALPANA K RAVAL for Respondent(s) : 1,
RULE SERVED BY DS for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 05/10/2010
ORAL
ORDER
Heard
learned advocate Mr. Bhatt appearing for the petitioners and learned
advocate Ms. Raval appearing for the respondent no.1.
Having
regard to the averments made in the application and explanation
regarding delay caused in filing the appeal, the delay of one day
caused in filing the appeal is condoned. Relief as prayed for in
para-4(A) is granted. Rule is made absolute to the aforesaid extent.
The Civil Application stands disposed of accordingly.
The
applicants-appellants shall supply copy of the application and appeal
memo along with annexures to the learned advocate for the respondent
within one week from today.
(K.M.THAKER,
J.)
(ila)
Top