Gujarat High Court
Municipal vs Girdharlal on 13 April, 2010
Gujarat High Court Case Information System
Print
CAA/3760/1990 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION (SCA & SA BR.) No. 3760 of 1990
=========================================================
MUNICIPAL
CORPORATION THROU MUNICIPAL COMMISSIONER - Petitioner(s)
Versus
GIRDHARLAL
ESTATE ONWERS ASSOCIATION - Respondent(s)
=========================================================
Appearance
:
MR
MG NAGARKAR for
Petitioner(s) : 1,
MR IM BENGALI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 13/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
The
case is almost 20 years old. The applicant has not taken care of his
case during the interregnum. In that view of the matter, we are not
inclined to condone the delay, hence, the delay condonation
application is rejected. Consequently, the first appeal is also
rejected.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top