Gujarat High Court High Court

Kamleshkumar vs M on 6 May, 2010

Gujarat High Court
Kamleshkumar vs M on 6 May, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3233/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3233 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 547 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11044 of 2009
 

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


 

KAMLESHKUMAR
VIRCHANDBHAI CHAUHAN - Petitioner(s)
 

Versus
 

M
P RAVAL CHARITABLE TRUST & 4 - Respondent(s)
 

====================================== 
Appearance
: 
MR KB PUJARA for Petitioner(s)
: 1, 
MS MOXA THAKKER, AGP FOR respondent Nos.3-5                
RULE SERVED BY DS for Respondent(s) : 1 -
2. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 06/05/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The
application is allowed and rule is made absolute in terms of para
2(a) in view of the uncontroverted averments made in the application
and the satisfactory explanation provided by the applicant.

(D.H.WAGHELA,J.) (M.D.SHAH,J.)

radhan

   

Top