Gujarat High Court
Arif vs Dhoraji on 18 July, 2011
Gujarat High Court Case Information System
Print
CA/3216/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3216 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 305 of 2011
In
SPECIAL
CIVIL APPLICATION No. 12843 of 2010
======================================
ARIF
FAKIR MAHAMMAD BALOCH - Applicant
Versus
DHORAJI
MUNICIPALITY - Respondent
======================================
Appearance
:
MS
MAMTA R VYAS for Applicant.
MR PREMAL R JOSHI for
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 18/07/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Delay
is of 39 days. Sufficient cause has been shown by the applicant and
the same has been satisfactorily explained. Hence, delay is
condoned. This application is allowed. Rule is made absolute
accordingly. The parties shall bear their own costs.
Sd/-
[V.
M. SAHAI, J.]
Sd/-
[G.
B. SHAH, J.]
Savariya
Top