Gujarat High Court
Chimanbhai vs Deputy on 20 October, 2010
Gujarat High Court Case Information System
Print
CA/8946/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8946 of 2010
In
MISC.CIVIL
APPLICATION (ST) No. 133 of 2010
In
SPECIAL CIVIL
APPLICATION No. 2820 of 1992
=========================================================
CHIMANBHAI
MANILAL PARMAR - Petitioner(s)
Versus
DEPUTY
COLLECTOR & 5 - Respondent(s)
=========================================================
Appearance :
MR
MTM HAKIM for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5
MR NIKUNT
RAVAL AGP for Respondent(s) : 1 - 3.
RULE SERVED for Respondent(s)
: 1 - 3, 5,
None for Respondent(s) : 4, 6,
DS AFF.NOT FILED (R)
for Respondent(s) : 4.2.1, 4.2.2, 4.2.3,4.2.4
RULE UNSERVED for
Respondent(s) : 4.2.5
SERVED BY AFFIX.-(R) for Respondent(s) :
6.2.1,6.2.2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/10/2010
ORAL
ORDER
Leave
to delete respondents Nos. 4/1, 4/2, 4/3 and 4/5. Necessary
amendment to be carried out forthwith.
Heard.
Considering the facts and circumstances of the case sufficient cause
has been shown to condone the delay in filing the restoration
application for revival of Special Civil Application No. 2820 of
1992. Hence, delay is condoned. Application stands disposed of
accordingly.
Misc.
Application (ST) No. 133 of 2010 shall be listed for admission on
14.10.2010.
(K.S.JHAVERI,
J.)
niru*
Top