Gujarat High Court
Havabai vs Fakirmamad on 21 September, 2010
Gujarat High Court Case Information System
Print
CA/10677/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10677 of 2010
=========================================================
HAVABAI
IBRAHIM GOYAL & 2 - Petitioner(s)
Versus
FAKIRMAMAD
MUSA KARA & 6 - Respondent(s)
=========================================================
Appearance
:
MR
VIJAY H NANGESH for
Petitioner(s) : 1 - 3.
None for Respondent(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 21/09/2010
ORAL
ORDER
Heard
learned advocate Mr. V. H. Nangesh appearing for the applicants.
Rule.
Having regard to the averments made in the application and
explanation given by the petitioner, the delay of 39 (thirty nine)
days caused in filing the Misc. Civil Application seeking restoration
of Special Civil Application (Stamp) No.767 of 2010 is condoned.
Rule is made absolute accordingly.
(K.M.THAKER,
J.)
(ila)
Top