Gujarat High Court
Appearance vs Mr Nilesh M Shah For The on 28 March, 2011
Gujarat High Court Case Information System
Print
CA/1639/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1639 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2747 of 2010
In
SPECIAL
CIVIL APPLICATION No. 6983 of 2010
=========================================================
SURENDRANAGAR
DISTRICT PANCHAYAT AND OTHERS
Versus
LALJI
NANJI AND OTHERS
=========================================================
Appearance
:
MS
RV ACHARYA for
the Applicants
MR NILESH M SHAH for the
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 21/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Heard
learned counsel for the parties.
Cause
shown in the application for condonation of delay is sufficient. The
application is allowed. Delay is condoned. Rule is made absolute.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
omkar
Top