Gujarat High Court High Court

Chimanbhai vs Deputy on 20 October, 2010

Gujarat High Court
Chimanbhai vs Deputy on 20 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8946/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8946 of 2010
 

In


 

MISC.CIVIL
APPLICATION  (ST) No. 133 of 2010
 

In
 


SPECIAL CIVIL
APPLICATION No. 2820 of 1992
 

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


 

CHIMANBHAI
MANILAL PARMAR - Petitioner(s)
 

Versus
 

DEPUTY
COLLECTOR & 5 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MTM HAKIM for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5  
MR NIKUNT
RAVAL AGP for Respondent(s) : 1 - 3. 
RULE SERVED for Respondent(s)
: 1 - 3, 5, 
None for Respondent(s) : 4, 6, 
DS AFF.NOT FILED (R)
for Respondent(s) : 4.2.1, 4.2.2, 4.2.3,4.2.4  
RULE UNSERVED for
Respondent(s) : 4.2.5  
SERVED BY AFFIX.-(R) for Respondent(s) :
6.2.1,6.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 11/10/2010 

 

 
ORAL
ORDER

Leave
to delete respondents Nos. 4/1, 4/2, 4/3 and 4/5. Necessary
amendment to be carried out forthwith.

Heard.

Considering the facts and circumstances of the case sufficient cause
has been shown to condone the delay in filing the restoration
application for revival of Special Civil Application No. 2820 of
1992. Hence, delay is condoned. Application stands disposed of
accordingly.

Misc.

Application (ST) No. 133 of 2010 shall be listed for admission on
14.10.2010.

(K.S.JHAVERI,
J.)

niru*

   

Top