Gujarat High Court
Danabhai vs Collector on 22 July, 2008
Gujarat High Court Case Information System
Print
CA/8321/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8321 of 2008
In
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 1384 of 2007
In
STAMP NUMBER (SPL.C.A.) No. 15551 of 2004
=========================================================
DANABHAI
KESHABHAI DAFDA - Petitioner(s)
Versus
COLLECTOR,
RAJKOT DISTRICT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RM PARMAR for
Petitioner(s) : 1,
MR SATYAM
CHHAYA ASST GOVERNMENT PLEADER
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 22/07/2008
ORAL
ORDER
Rule.
Learned AGP Mr.Satyam Chhaya waives service of Rule.
The
applicant prays for condonation of delay in filing restoration
application. There is gross delay of 771 days in filing application.
However, in the larger interest of justice, delay is condoned on the
condition that the applicant-petitioner shall deposit a sum of
Rs.1000/- with the Gujarat State Legal Service Authority with a week
from today.
Civil
Application is disposed of accordingly.
Misc.
Civil Application (Stamp) be given regular number.
Rule
is made absolute to the aforesaid extent.
(
Akil Kureshi, J. )
kailash
Top