Gujarat High Court
Appearance vs Mr As Asthavadi For The on 28 February, 2011
Gujarat High Court Case Information System
Print
CA/984/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 984 of 2010
In
MISC.CIVIL
APPLICATION No. 705 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1859 of 2007
=========================================================
BORSAD
MUNICIPALITY
Versus
MARGARATE
V. CHRISTIAN
=========================================================
Appearance
:
MR
YV SHAH for
the Applicant
MR AS ASTHAVADI for the
Respondent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 28/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Heard
learned counsel Mr. Y.V. Shah for the applicant and Mr. A.S.
Asthavadi for the respondent.
Cause
shown in support of the application for condonation of delay in
filing the restoration application is sufficient. The application is
allowed. Delay is condoned. Rule is made absolute.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
omkar
Top