Gujarat High Court Case Information System
Print
CA/10383/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10383 of 2008
With
MISC.CIVIL
APPLICATION No. 2452 of 2008
=================================================
AMRELI
MUNICIPALITY - Petitioner
Versus
ATUL
D JOSHI - Respondent
=================================================
Appearance :
MR
YV SHAH for Petitioner :
None for Respondent :
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 12/09/2008
ORAL
ORDER
Heard
Shri YV Shah, learned counsel for the petitioner. Shri Shah submits
that as soon as the delay is condoned and the matter is restored,
within two weeks thereof office objections will be removed as the
matter was dismissed because of non removal of office objections.
In
view of the averments made in the application, the delay in filing
the application is condoned. Main matter be taken on file and the
objections be removed within 15 days from today.
Civil
application and Misc. Civil Application are disposed of accordingly.
No cost.
[
S.R. BRAHMBHATT, J ]
/vgn
Top