Gujarat High Court
Ahmedabad vs Mukund on 10 September, 2008
Gujarat High Court Case Information System
Print
CA/139120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1391 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 3964 of 2007
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION - Petitioner(s)
Versus
MUKUND
V. CHOKSI - Respondent(s)
=========================================================
Appearance
:
MS
JIRGA D JHAVERI for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 10/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
Heard
Ms.Jirga Jhaveri, learned counsel appearing for the applicant.
Rule,
returnable on 22nd September 2008.
Ms.Jhaveri
now shall ascertain the exact date of delay caused and if need be,
an additional affidavit may be filed on the next date of hearing
because as per the Registry the delay is of 240 days instead of 107
days.
(C.K.
Buch, J)
(H.B.
Antani, J)
Aakar
Top