Gujarat High Court Case Information System
Print
CA/9451/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9451 of 2011
In
LETTERS
PATENT APPEAL No. 1566 of 2011
In
SPECIAL
CIVIL APPLICATION No. 6640 of 2011
With
CIVIL
APPLICATION No. 9452 of 2011
In
LETTERS PATENT APPEAL No.
1567 of 2011
To
CIVIL
APPLICATION No. 9477 of 2011
In
LETTERS
PATENT APPEAL No. 1592 of 2011
=========================================================
DISTRICT
DEVELOPMENT OFFICER – Petitioner(s)
Versus
R
R BHATTI & 2 – Respondent(s)
=========================================================
Appearance
:
MR HS MUNSHAW for Petitioner(s)
: 1,
MS URVI A RAVAL for Respondent(s) : 1,
MR NJ SHAH AGP for
Respondent(s) : 2,
RULE NOT RECD BACK for Respondent(s) : 2 –
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 17/10/2011
ORAL
COMMON ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Heard
learned counsel for the respective parties.
On
the facts and circumstances of the case sufficient cause is shown to
condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.
[V.M.
SAHAI, J.]
[K.S.
JHAVERI, J.]
/phalguni/
Top