Gujarat High Court High Court

M.K.Rathod vs Deputy on 22 June, 2010

Gujarat High Court
M.K.Rathod vs Deputy on 22 June, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/135/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 135 of 2010
 

In
MISC.CIVIL APPLICATION  No. 1429 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION (ST) No. 18010 of 2006
 

With


 

MISC.CIVIL
APPLICATION No. 1429 of 2010
 

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

 

M.K.RATHOD
TALATI CUM MANTRI - Petitioner(s)
 

Versus
 

DEPUTY
DISTRICT DEVELOPMENT OFFICER & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAV C THAKKAR for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 22/06/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. NC Thakkar on behalf of applicant.

This
application is filed by applicant with a prayer to condone delay of
1008 days in filing restoration application.

Considering
averment made in this application supported with affidavit. The
delay of 1008 days is condoned in interest of justice as sufficient
cause is shown by applicant to the satisfaction of this Court.

Accordingly,
present civil application is disposed of.

Registry
is directed to register MCA(ST) no. 2121/2009 today as delay is
condoned by this Court.

ORDER
IN MISC CIVIL APPLICATION NO. 1429/10

The
present application is filed to recall order passed by this Court in
SCA (ST) no. 18010/2006 on 3/11/2006, wherein this Court has
dismissed matter in default as office objection is not removed in
time.

Considering
averment made in this application supported with affidavit. The
order passed by this Court on 3/11/2006 is recalled and main SCA
(ST) no. 18010/2006 is restored to original file. If office
objection is not removed let it be removed by applicant on or before
16/7/2010, failing which again matter will dismiss in default
without reference to Court.

Accordingly,
present Misc. civil application is also disposed of.

(H.K.RATHOD,
J)

asma

   

Top