Gujarat High Court Case Information System
Print
CA/1294120/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 12941 of 2005
In
FIRST
APPEAL (STAMP NUMBER) No. 1275 of 2003
=========================================================
GUJARAT
INDUSTRIAL DEVELOPMENTCORP. - Petitioner(s)
Versus
ADMINISTRATOR,
KUBERBHANDARI CO-OP HOUSING SOCIETY LTD & 4 - Respondent(s)
=========================================================
Appearance
:
MR
MITUL K SHELAT for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1, 3,
MR BS
BRAHMBHATT for Respondent(s) : 1, 3,
UNSERVED-EXPIRED (N) for
Respondent(s) : 2, 4,
GOVERNMENT PLEADER for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 12/08/2008
ORAL
ORDER
1. This
Court on 24.07.2008 passed the following order:
Counsel
for the applicant will take appropriate action with regard to
respondent nos. 2 & 4, who have expired. S.O to 12th
August 2008.
2. Inspite
of the aforesaid order, no action has been taken by learned advocate
for the applicant. In that view of the matter, this Court has no
other option but to dismiss the matter qua respondent nos. 2 & 4.
Accordingly, Civil Application stands dismissed qua respondent nos.
2 & 4. Rule is discharged qua respondent nos. 2 & 4.
3. As
far as the other respondents are concerned, the following order is
passed:
4. Heard
learned counsel for the respective parties. In view of the averments
made in the application, delay in filing the first appeal is hereby
condoned. Civil Application is allowed in terms of para 4(A). First
Appeal to come up for admission on 20th August 2008. Rule
is made absolute.
(K.S.
JHAVERI, J.)
Divya//
Top