Gujarat High Court High Court

Dhoraji vs Chorwada on 7 July, 2011

Gujarat High Court
Dhoraji vs Chorwada on 7 July, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4980/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4980 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 456 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 14771 of 2010
 

 
 
=================================================
 

DHORAJI
MUNICIPALITY - Petitioner(s)
 

Versus
 

CHORWADA
JAGDISHBHAI BANSIBHAI - Respondent(s)
 

================================================= 
Appearance
: 
MR PREMAL R JOSHI for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 27/06/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

1. Mr
Premal R Joshi, learned counsel for the petitioner has filed sick
note. Heard Mr N K Koyani, learned counsel on behalf of the
applicant. Though served, no one appears for respondent No.1.

2. The
delay caused in filing the appeal is sufficiently and satisfactorily
explained in the application. The delay is condoned. Rule is made
absolute accordingly.

[V.

M. SAHAI, J.]

[G.

B. SHAH, J.]

msp

   

Top