Gujarat High Court High Court

Ahmedabad vs Keshavlal on 22 July, 2010

Gujarat High Court
Ahmedabad vs Keshavlal on 22 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13790/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 13790 of 2006
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 1919 of 2005
 

In
SPECIAL CIVIL APPLICATION No. 11808 of 2004
 

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

AHMEDABAD
URBAN DEVELOPMENT AUTHORITY - Petitioner(s)
 

Versus
 

KESHAVLAL
LAXMANBHAI VAGHASIA & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR DEVANG
JOSHI for MR PR NANAVATI for
Petitioner(s) : 1, 
MR SS SANJANWALA for Respondent(s) : 1, 
MR
NEERAJ SONI, ASSTT. GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 22/07/2010 

 

ORAL
ORDER

Rule.

Shri S.S. Sanjanwala, learned
senior Advocate waives service of notice of Rule for respondent No.1
and Shri Neeraj Soni, learned Assistant Government Pleader waives
service of notice of Rule for respondent No.2.

Having
heard learned advocates appearing for respective parties and
considering the averments made in the application, present
application is allowed. The delay caused in filing Miscellaneous
Civil Application (Stamp) No.1919/2005 is hereby condoned. Rule is
made absolute to the aforesaid extent.

(M.R.

Shah, J.)

*menon

   

Top