Gujarat High Court High Court

Morbi vs Unknown on 13 October, 2008

Gujarat High Court
Morbi vs Unknown on 13 October, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4623/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4623 of 2008
 

In
LETTERS PATENT APPEAL (STAMP) No. 1782 of 2007
 

In
SPECIAL CIVIL APPLICATION No. 18609 of 2006
 

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

 

MORBI
NAGAR PALIKA - Applicant(s)
 

Versus
 

HANSABEN
M MEHTA & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
NANAVATY
ADVOCATES for
Applicant(s) : 1, 
MR BD KARIA for Opponent(s) : 1, 
DS AFF.NOT
FILED (R) for Opponent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 13/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

This
Application made under Section 5 of the Limitation Act has been taken
out by the appellant for condonation of delay of 3 days occurred in
filing the above Letters Patent Appeal.

On
the facts and in the circumstances of the case, the delay is
condoned. Rule is made absolute in terms of paragraph 6(B).

(K.M.Thaker,
J.) (Ms.R.M.Doshit, J.)

/moin

   

Top