Gujarat High Court High Court

Govindbhai vs Unknown on 8 February, 2011

Gujarat High Court
Govindbhai vs Unknown on 8 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16631/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION  No. 16631 of 2010
 

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


 

GOVINDBHAI
JIVABHAI PARMAR - Applicant(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION - Opponent(s)
 

=========================================
 
Appearance
: 
MSVARSHABRAHMBHATT
for Applicant(s) : 1, 
MR
YF MEHTA for Opponent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 08/02/2011 

 

 
ORAL
ORDER

1. The
present application has been preferred by the applicant-original
appellant-plaintiff to condone the delay of 46 days in preferring
the Miscellaneous Civil Application permitting the applicant to
prosecute the First Appeal as indigent person.

2. Having
heard Shri Pranav Dave, learned advocate appearing for Ms. Varsha
Brahmbhatt, learned advocate appearing on behalf of the applicant and
Shri Y.F. Mehta, learned advocate appearing on behalf of the opponent
and considering the averments made in the application, the delay
caused in preferring the application is hereby condoned.

3. With
this, the present application is allowed. Rule is made absolute
accordingly. No cost.

(M.R.

SHAH, J.)

siji

   

Top