Gujarat High Court
Shaileshbhai vs Director on 18 August, 2010
Gujarat High Court Case Information System
Print
CA/9578/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9578 of 2010
In
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 9067 of 2010
=========================================================
SHAILESHBHAI
RAMESHBHAI GOHIL - Petitioner(s)
Versus
DIRECTOR
& 32 - Respondent(s)
=========================================================
Appearance :
MR
SD SUTHAR for MR NK MAJMUDAR for Petitioner(s) : 1,1.2.1
MR KUNAL
NANAVATI for NANAVATI ASSOCIATES for Respondent(s):1,
None for
Respondent(s) : 2 - 32.
- for Respondent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 18/08/2010
ORAL
ORDER
RULE.
Mr. Kunal Nanavati, learned counsel waives service of rule on behalf
of the respondents.
Heard.
On the facts and circumstances of the case sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.
[K.S.
JHAVERI, J.]
/phalguni/
Top