Gujarat High Court High Court

Bakulbhai vs Ahmedabad on 25 November, 2010

Gujarat High Court
Bakulbhai vs Ahmedabad on 25 November, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10502/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10502 of 2010
 

In


 

APPEAL
FROM ORDER-STAMP NUMBER No. 227 of 2010
 

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

 

BAKULBHAI
GABHAJI THAKORE THROUGH POA MOHAMAD YUNUS MASI - Petitioner(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PARTHIV A BHATT for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6  
MRS
KALPANA K RAVAL for Respondent(s) : 1, 
RULE SERVED BY DS for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 05/10/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Bhatt appearing for the petitioners and learned
advocate Ms. Raval appearing for the respondent no.1.

Having
regard to the averments made in the application and explanation
regarding delay caused in filing the appeal, the delay of one day
caused in filing the appeal is condoned. Relief as prayed for in
para-4(A) is granted. Rule is made absolute to the aforesaid extent.
The Civil Application stands disposed of accordingly.

The
applicants-appellants shall supply copy of the application and appeal
memo along with annexures to the learned advocate for the respondent
within one week from today.

(K.M.THAKER,
J.)

(ila)

   

Top