Gujarat High Court High Court

Shashikant vs Ahmedabad on 16 March, 2011

Gujarat High Court
Shashikant vs Ahmedabad on 16 March, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3356/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3356 of
2011 
=========================================================

 

SHASHIKANT
RASIKLAL PATEL - Petitioner(s)
 

Versus
 

AHMEDABAD
DISTRICT CO-OPERATIVE BANK LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPAK R DAVE for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 16/03/2011 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.Dipak R. Dave for applicant.

2. Present
application is filed with a prayer to condone delay of 46 days caused
in filing Misc. Civil Application.

3. Considering
submissions made by learned advocate Mr.Dave and averments made in
this application supported with affidavit, delay of 46 days caused in
filing Misc. Civil Application is condoned in the interest of
justice, as sufficient cause has been shown by applicant to
satisfaction of this Court. Accordingly, present application is
disposed of.

4. The
Registry to give regular number to Misc. Civil Application (St.) No.
661 of 2011.

[
H.K.RATHOD, J. ]

(vipul)

   

Top