Gujarat High Court High Court

Chandulal vs Arvindbhai on 1 October, 2010

Gujarat High Court
Chandulal vs Arvindbhai on 1 October, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8835/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No.8835 of 2010
 

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

CHANDULAL
MAGANLAL & 3 - Petitioner(s)
 

Versus
 

ARVINDBHAI
LALJIBHAI & 3 - Respondent(s)
 


=================================================== 
Appearance
: 
MR NA SHAIKH for Petitioner(s) : 1
- 3, 3.2.1, 3.2.2,3.2.3 - 4. 
None for Respondent(s) : 1 -
4. 
===================================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 


Date
: 01/10/2010 

 


 ORAL
ORDER

This
application seeks condonation of delay of 334 days, which has been
caused in preferring restoration application being Misc. Civil
Application (Stamp) No.1548 of 2010 in Special Civil Application
No.10976 of 2008.

Heard
learned advocate for the applicants. The averments made in the
application have been reiterated in support of the application for
condonation of delay.

It
appears from the averments made in the application that the
applicants-petitioners were under a mistaken belief that the learned
advocate at Surat had engaged advocate in the High Court for
proceeding with the matter and hence, the delay. In the
circumstances, the delay in preferring restoration application is
hereby condoned.

The
application is allowed accordingly.

Sd/-

[D. A.

MEHTA, J]

***

Bhavesh*

   

Top