Gujarat High Court Case Information System
Print
CA/8834/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8834 of 2010
In
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 1692 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4249 of 1995
With
MISC.CIVIL
APPLICATION No. 1692 of
2010
=========================================================
DEVENDRA
CHIMANLAL DAVE TRUSTEE OF KOTESHWAR MAHADEV & 3 - Petitioner(s)
Versus
DISTRICT
COLLECTOR & 3 - Respondent(s)
=========================================================
Appearance
:
MR
UDAYAN P VYAS for
Petitioner(s) : 1 - 4.
RULE SERVED for Respondent(s) : 1 - 2.
RULE
UNSERVED for Respondent(s) : 3,
GOVERNMENT PLEADER for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 21/09/2010
ORAL
ORDER
1. The learned Counsel
for the applicants stated that respondent No.3 has expired, who was
one of the trustees of the Trust. The applicants being the rest of
the trustees, he is permitted to DELETE RESPONDENT
NO.3.
2. The applicants seek
condonation of delay and restoration of Special Civil Application
No.4249 of 1995.
3. For the reasons
stated in these applications, DELAY is CONDONED
and the request for RESTORATION is GRANTED.
4. The
order dated 15th May, 2009, is RECALLED.
Special Civil Application No.4249 of 1995 is restored
to file. Both the applications, for condonation of delay and for
restoration, stand disposed of, accordingly.
(AKIL
KURESHI, J.)
Umesh/
Top