Gujarat High Court Case Information System
Print
CA/12259/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 12259 of 2005
In
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2969 of 2002
In
SPECIAL
CIVIL APPLICATION No. 7972 of 1995
=================================================
GENERAL
SECRETARY - Petitioner(s)
Versus
MANAGER
SARABHAI CHEMICALS & 1 - Respondent(s)
=================================================
Appearance :
TANNA
ASSOCIATES for Petitioner(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1 - 2.
NANAVATI ASSOCIATES for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 01/03/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
petition for condonation of delay of 77 days in preferring the Misc.
Civil Application for restoration of original Special Civil
Application No. 7972 of 1995 has been filed. It is stated that the
delay took place in filing the Misc. Civil Application as on
24.4.2002, the registered Clerk working for the learned advocates
appearing for the applicants had not been present due to the tense
communal situation.
Notice
was issued on the respondents, but no petition opposing the petition
for condonation of delay has been filed.
In
the facts and circumstances and being satisfied with the grounds
shown, the delay of 77 days in preferring the petition for
restoration is condoned.
This
Civil Application stands disposed of.
The
Misc. Civil Application be listed on 25th
March, 2011.
[S.
J. MUKHOPADHAYA, CJ.]
[J.
B. PARDIWALA, J.]
sundar/-
Top