Gujarat High Court
Kamleshkumar vs M on 6 May, 2010
Gujarat High Court Case Information System
Print
CA/3233/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3233 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 547 of 2010
In
SPECIAL
CIVIL APPLICATION No. 11044 of 2009
======================================
KAMLESHKUMAR
VIRCHANDBHAI CHAUHAN - Petitioner(s)
Versus
M
P RAVAL CHARITABLE TRUST & 4 - Respondent(s)
======================================
Appearance
:
MR KB PUJARA for Petitioner(s)
: 1,
MS MOXA THAKKER, AGP FOR respondent Nos.3-5
RULE SERVED BY DS for Respondent(s) : 1 -
2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 06/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
application is allowed and rule is made absolute in terms of para
2(a) in view of the uncontroverted averments made in the application
and the satisfactory explanation provided by the applicant.
(D.H.WAGHELA,J.) (M.D.SHAH,J.)
radhan
Top