Gujarat High Court Case Information System
Print
CA/7207/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7207 of 2010
In
CIVIL
REVISION APPLICATION (STAMP NO.) No. 24 of 2010
To
CIVIL
APPLICATION No. 7216 of 2010
In
CIVIL
REVISION APPLICATION (STAMP NO.) No. 33 of 2010
With
CIVIL
APPLICATION No. 7208 of 2010
In
CIVIL
REVISION APPLICATION (STAMP NO.) No. 25 of 2010
To
CIVIL
APPLICATION No. 7216 of 2010
In
CIVIL
REVISION APPLICATION (STAMP NO.) No. 33 of 2010
=========================================================
RAJKOT
DISTRICT PANCHAYAT - Petitioner(s)
Versus
KESHAVLAL
SHAMJIBHAI & CO - Respondent(s)
=========================================================
Appearance
:
MR
PREMAL R JOSHI for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 03/08/2010
ORAL ORDER
All these applications
are filed for condonation of delay. Delay is of 105 days. This Court
has issued rule on 19.7.2010. Mr.Premal Rachh, learned advocate
submits that he has instructions to appear on behalf of opponent and
he will file his appearance in the main Civil Revision Application.
Having heard Mr.Premal
Joshi, learned advocate appearing for the applicant and Mr.Premal
Rachh, learned advocate, who has instructions to appear in this
matter on behalf of the opponent and having perused memo of
application the Court is satisfied that there is reasonable cause
for not filing Civil Revision Application in time. The delay of 105
days is, therefore, condoned. All these Civil Applications are
accordingly allowed. Rule is made absolute without any order as to
costs.
Office is directed to
place Civil Revision Applications for admission hearing on 17.8.2010
after giving pucca number on them.
(K. A. PUJ, J.)
kks
Top