Gujarat High Court Case Information System
Print
CA/11971/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11971 of 2010
In
CIVIL
REVISION APPLICATION (STAMP NO.) No. 97 of 2010
=========================================================
ELECTROTHERM
(INDIA) LIMITED - Petitioner(s)
Versus
ASSISTANT
COLLECTOR & 5 - Respondent(s)
=========================================================
Appearance
:
MR
DIPAK R DAVE for
the Applicant
MR HK PATEL, AGP for Opponent Nos.1 and 3
MR KETAN D SHAH for Opponent Nos.4 to
6
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 21/10/2010
ORAL
ORDER
This
application is preferred by the applicant to condone delay of 214
days caused in filing Civil Revision Application (Stamp) No.97 of
2010.
Heard
learned advocates for the parties.
Having
regard to the averments made in the application and oral submissions,
it appears that the applicant has shown sufficient ground to condone
the delay. Hence, this application is required to be allowed.
In
the result, the application is allowed. Delay of 214 days caused in
filing Civil Revision Application (Stamp) No.97 of 2010, is hereby
condoned. Rule is made absolute with no order as to costs.
(BANKIM.N.MEHTA,
J.)
shekhar/-
Top