Gujarat High Court High Court

Kankarej vs Abhechand on 29 November, 2010

Gujarat High Court
Kankarej vs Abhechand on 29 November, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12175/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 12175 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1723 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 3671 of 2010
 

 
 
=========================================================

 

KANKAREJ
TALUKA PANCHAYAT - Petitioner(s)
 

Versus
 

ABHECHAND
MOHANBHAI DESAI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HS MUNSHAW for
Petitioner(s) : 1, 
DS AFF.NOT FILED (R) for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 29/11/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Learned
counsel Mr.Rajesh Chauhan stated that notice of Rule is served upon
the respondent. However, no one is present for the respondent. Delay
of 90 days is condoned in view of the uncontroverted averments made
in the application. Rule is made absolute, with no order as to costs.

Sd/-

(
D.H.Waghela, J.)

Sd/-

(J.C.Upadhyaya,J.)

(KMG
Thilake)

   

Top