Gujarat High Court Case Information System
Print
CA/7466/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7466 of 2010
=============================================
J
N SHAH - Petitioner(s)
Versus
MANJULABEN
LALJIBHAI HARIJAN (DECD.) & 4 - Respondent(s)
=============================================
Appearance :
MR
MAYUR S BAROT for Petitioner
Ms.
Megha Jani for opponent
No.5
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
petition has been preferred for condonation of delay of 45 days in
preferring a petition for restoration of Letters Patent Appeal which
was dismissed for non-prosecution. Notices were issued on the
respondents, they have appeared, but no reply affidavit opposing the
prayer is filed.
We
have heard the learned counsel for the parties and perused the
record.
Being
satisfied with the grounds, delay of 45 days in preferring a petition
for restoration of Letters Patent Appeal is condoned. Civil
Application stands disposed of.
[S.J.
MUKHOPADHAYA, C.J.]
[ANANT
S. DAVE, J.]
[SWAMY]
Top