Gujarat High Court High Court

Devendra vs District on 21 September, 2010

Gujarat High Court
Devendra vs District on 21 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8834/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8834 of 2010
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 1692 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4249 of 1995
 

With


 

MISC.CIVIL
APPLICATION No. 1692 of
2010 
=========================================================

 

DEVENDRA
CHIMANLAL DAVE TRUSTEE OF KOTESHWAR MAHADEV & 3 - Petitioner(s)
 

Versus
 

DISTRICT
COLLECTOR & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UDAYAN P VYAS for
Petitioner(s) : 1 - 4. 
RULE SERVED for Respondent(s) : 1 - 2. 
RULE
UNSERVED for Respondent(s) : 3, 
GOVERNMENT PLEADER for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 21/09/2010 

 

ORAL
ORDER

1. The learned Counsel
for the applicants stated that respondent No.3 has expired, who was
one of the trustees of the Trust. The applicants being the rest of
the trustees, he is permitted to DELETE RESPONDENT
NO.3.

2. The applicants seek
condonation of delay and restoration of Special Civil Application
No.4249 of 1995.

3. For the reasons
stated in these applications, DELAY is CONDONED
and the request for RESTORATION is GRANTED.

4. The
order dated 15th May, 2009, is RECALLED.
Special Civil Application No.4249 of 1995 is restored
to file. Both the applications, for condonation of delay and for
restoration, stand disposed of, accordingly.

(AKIL
KURESHI, J.)

Umesh/

   

Top