Gujarat High Court Case Information System
Print
CA/8835/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No.8835 of 2010
===================================================
CHANDULAL
MAGANLAL & 3 - Petitioner(s)
Versus
ARVINDBHAI
LALJIBHAI & 3 - Respondent(s)
===================================================
Appearance
:
MR NA SHAIKH for Petitioner(s) : 1
- 3, 3.2.1, 3.2.2,3.2.3 - 4.
None for Respondent(s) : 1 -
4.
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 01/10/2010
ORAL
ORDER
This
application seeks condonation of delay of 334 days, which has been
caused in preferring restoration application being Misc. Civil
Application (Stamp) No.1548 of 2010 in Special Civil Application
No.10976 of 2008.
Heard
learned advocate for the applicants. The averments made in the
application have been reiterated in support of the application for
condonation of delay.
It
appears from the averments made in the application that the
applicants-petitioners were under a mistaken belief that the learned
advocate at Surat had engaged advocate in the High Court for
proceeding with the matter and hence, the delay. In the
circumstances, the delay in preferring restoration application is
hereby condoned.
The
application is allowed accordingly.
Sd/-
[D. A.
MEHTA, J]
***
Bhavesh*
Top