Gujarat High Court High Court

Ahmedabad vs Mukund on 10 September, 2008

Gujarat High Court
Ahmedabad vs Mukund on 10 September, 2008
Author: C.K.Buch,&Nbsp;Honourable Mr.Justice H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/139120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1391 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3964 of 2007
 

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

 

AHMEDABAD
MUNICIPAL CORPORATION - Petitioner(s)
 

Versus
 

MUKUND
V. CHOKSI - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
JIRGA D JHAVERI for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 10/09/2008
 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)

Heard
Ms.Jirga Jhaveri, learned counsel appearing for the applicant.

Rule,
returnable on 22nd September 2008.

Ms.Jhaveri
now shall ascertain the exact date of delay caused and if need be,
an additional affidavit may be filed on the next date of hearing
because as per the Registry the delay is of 240 days instead of 107
days.

(C.K.

Buch, J)

(H.B.

Antani, J)

Aakar

   

Top