Gujarat High Court
Visabhai vs Bhavnagar on 12 August, 2010
Gujarat High Court Case Information System
Print
CA/8336/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 8336 of 2010
With
CIVIL
APPLICATION (STAMP NUMBER) No. 4650 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 635 of 2010
=========================================================
VISABHAI
BIJALBHAI DECEASED THROUGH HEIRS RAKHUBEN VISABHAI & 9 -
Petitioner(s)
Versus
BHAVNAGAR
MUNICIPAL CORPORATION - Respondent(s)
=========================================================
Appearance :
TANNA
ASSOCIATES for
Petitioner(s) : 1 - 10.
MR HS MUNSHAW for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 12/08/2010
ORAL
COMMON ORDER
1. By
way of this application, the applicants have prayed to condone the
delay of 3035 days causing in filing the Civil Application (Stamp)
No. 4560/2010.
2. Heard.
On the facts and circumstances of the case no sufficient cause is
shown to condone the delay. The application is, therefore,
dismissed. Rule is discharged with no order as to costs.
[K.S.
JHAVERI, J.]
ORDER
IN CIVIL APPLICATION :
In
view of the order passed in Civil Application No. 8336 of 2010, no
orders on this application. The application stands disposed of
accordingly.
[K.S.
JHAVERI, J.]
/phalguni/
Top