Gujarat High Court
Imtiyaz vs Dhoraji on 17 June, 2010
Gujarat High Court Case Information System
Print
CA/947/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 947 of
2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2600 of 2009
In
SPECIAL CIVIL APPLICATION No. 4160 of 2008
=========================================================
IMTIYAZ
RAZAKBHAI GANATRA - Petitioner(s)
Versus
DHORAJI
MUNICIPALITY, THROUGH CHIEF OFFICER - Respondent(s)
=========================================================
Appearance
:
MS
MAMTA R VYAS for
Petitioner(s) : 1,
MR PREMAL R JOSHI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 17/06/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
None
present for the respondent, though served. Delay of 103 days in
filing the appeal is condoned in view of satisfactory explanation
tendered in the uncontroverted averments of the application and the
further affidavit. Rule is made absolute with no order as to costs.
Sd/-
(
D.H.Waghela, J.)
(
M.D.Shah, J.)
(KMG
Thilake)
Top