Gujarat High Court High Court

Divisional vs Manjuben on 2 August, 2011

Gujarat High Court
Divisional vs Manjuben on 2 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13796/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 13796 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1980 of 2010
 

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


 

DIVISIONAL
CONTROLLER - Petitioner(s)
 

Versus
 

MANJUBEN
MERABHAI BHARVAD WD/O MERABHAI H BHAVRVAD & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
HS MUNSHAW for
Petitioner(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 - 2,
4, 
None for Respondent(s) : 3, 
MR VIBHUTI NANAVATI for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 28/12/2010 

 

 
ORAL
ORDER

Though
served, none appears for respondents No.1,2 and 3. Learned Counsel
Mr. Vibhuti Nanavati appears for respondent No.4.

Heard.

In view of the averments made in the application for condonation of
delay, the same is hereby allowed. The delay of 85 days in filing
the respective captioned appeal is hereby condoned. The application
stands disposed of accordingly.

First
Appeal to come up for admission on 30th December, 2010.

Sd/-

(K.S.

Jhaveri, J.)

Caroline

   

Top