Gujarat High Court
A vs Sthanakvasi on 6 May, 2010
Gujarat High Court Case Information System
Print
CA/12740/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12740 of 2009
In
FIRST
APPEAL (STAMP NUMBER) No. 3315 of 2008
=========================================================
A
M C THROUGH MUNICIPAL COMMISSIONER - Petitioner(s)
Versus
STHANAKVASI
JAIN CHHATRALAYA THROUGH PRESIDENT / MANAGER - Respondent(s)
=========================================================
Appearance
:
MS
JIRGA D JHAVERI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 06/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
None
appears to oppose the application for condonation of delay. For
the reasons stated in the application, delay is condoned. Rule is
made absolute.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top