Gujarat High Court High Court

=========================================Appearance vs Mr Mb Rana For The on 30 August, 2011

Gujarat High Court
=========================================Appearance vs Mr Mb Rana For The on 30 August, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7637/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7637 of 2011
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2630 of 2009
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 571 of 2008
 

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

TALUKA
DEVELOPMENT OFFICER AND ANOTHER 

 

Versus
 

KANUBHAI
GANESHBHAI PARMAR 

 

=========================================Appearance
: 
MR UM
SHASTRI for
the Applicants  
MR MB RANA for the Respondent
 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 30/08/2011 

 

ORAL
ORDER

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

Heard
learned counsel for the parties.

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

(V.M.

SAHAI, J.)

(G.B.

SHAH, J.)

omkar

   

Top