Gujarat High Court
Ahmedabad vs Keshavlal on 22 July, 2010
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