Gujarat High Court Case Information System
Print
CA/16631/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 16631 of 2010
=========================================
GOVINDBHAI
JIVABHAI PARMAR - Applicant(s)
Versus
AHMEDABAD
MUNICIPAL CORPORATION - Opponent(s)
=========================================
Appearance
:
MSVARSHABRAHMBHATT
for Applicant(s) : 1,
MR
YF MEHTA for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/02/2011
ORAL
ORDER
1. The
present application has been preferred by the applicant-original
appellant-plaintiff to condone the delay of 46 days in preferring
the Miscellaneous Civil Application permitting the applicant to
prosecute the First Appeal as indigent person.
2. Having
heard Shri Pranav Dave, learned advocate appearing for Ms. Varsha
Brahmbhatt, learned advocate appearing on behalf of the applicant and
Shri Y.F. Mehta, learned advocate appearing on behalf of the opponent
and considering the averments made in the application, the delay
caused in preferring the application is hereby condoned.
3. With
this, the present application is allowed. Rule is made absolute
accordingly. No cost.
(M.R.
SHAH, J.)
siji
Top