Gujarat High Court Case Information System
Print
OJCA/538/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 538 of 2010
In
STAMP
NUMBER No. 3285 of 2010
======================================
NITIN
CONSTRUCTION LIMITED THRO. CHAIRMAN - Applicant
Versus
EXECUTIVE
ENGINEER & 1 - Respondents
======================================
Appearance :
MR
NK MAJMUDAR for the Applicant.
MR HS MUNSHAW for the
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 25/02/2011
ORAL
ORDER
1. The
present application has been preferred by the applicant –
original petitioner to condone the delay of 326 days in
preferring application to restore the main petition, which came to be
dismissed for non-prosecution.
2. Having
heard learned advocates appearing on behalf of the respective parties
and considering the averments in the application and so as to give an
additional opportunity to the applicant to submit his case on merits
rather than non-suiting the same on technical ground of delay, the
present application is allowed and delay caused in preferring the
application to restore the main petition, is hereby condoned. Rule is
made absolute accordingly. No costs.
[M.R.SHAH,J]
*dipti
Top