Gujarat High Court Case Information System
Print
CA/33/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 33 of 2010
In
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 1864 of 2009
In
SPECIAL CIVIL APPLICATION No. 30562 of 2007
=========================================================
CHAUDHARI
RAVIBHAI CHIMAJIBHAI - Petitioner(s)
Versus
THE
SECTION OFFICER (ADMN) & 2 - Respondent(s)
=========================================================
Appearance :
MR
BHUSHAN B OZA for
Petitioner(s) : 1,
MR HASMUKH THAKKER for Respondent(s) : 1 -
2.
MR PALAK H THAKKAR for Respondent(s) : 1 - 2.
Ms V S
Pathak, Asstt.GOVERNMENT PLEADER for Respondent(s) : 3,
RULE NOT
RECD BACK for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 06/08/2010
ORAL
ORDER
1. Heard
the learned Advocate Mr Bhushan B. Oza for the applicant and Mr
learned Advocate Mr Hasmukh Thakker for respondents No.1 and 2 at
length.
2. Considering the averments made in the application more
particularly para 4 of the application, the delay of 554 days caused
in filing Misc. Civil Application (Stamp) No. 1864 of 2009 has not
been satisfactorily explained. Even on perusal of the order passed
by the Coordinate Bench of this Court dated 24.12.2007 in Special
Civil Application No.30562 of 2007 (Coram: Jayant Patel, J.), there
is no merit in the matter. Thus, considering the totality of the
facts and circumstances of the case, no explanation is forthcoming in
the application for condonation of delay and, therefore, this
application is dismissed. Rule is discharged.
[H.B.
ANTANI, J.]
msp
Top