Gujarat High Court High Court

Appearance vs Mr As Asthavadi For The on 28 February, 2011

Gujarat High Court
Appearance vs Mr As Asthavadi For The on 28 February, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/984/2010	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 984 of 2010
 

In


 

MISC.CIVIL
APPLICATION No. 705 of 2009
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1859 of 2007
 

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

 

BORSAD
MUNICIPALITY 

 

Versus
 

MARGARATE
V. CHRISTIAN 

 

=========================================================
 
Appearance
: 
MR
YV SHAH for
the Applicant  
MR AS ASTHAVADI for the
Respondent 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 28/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Heard
learned counsel Mr. Y.V. Shah for the applicant and Mr. A.S.
Asthavadi for the respondent.

Cause
shown in support of the application for condonation of delay in
filing the restoration application is sufficient. The application is
allowed. Delay is condoned. Rule is made absolute.

(V.M.

SAHAI, J.)

(G.B.

SHAH, J.)

omkar

   

Top