Gujarat High Court High Court

Lilaben vs Mamlatdar on 29 March, 2011

Gujarat High Court
Lilaben vs Mamlatdar on 29 March, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14914/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14914 of 2010
 

In
MISC.CIVIL APPLICATION No. 3219 of 2010
 

In
MISC.CIVIL APPLICATION No. 170 of
1995 
======================================


 

LILABEN
PATEL WD/O KARSANBHAI DWARKADAS PATEL - Petitioner
 

Versus
 

MAMLATDAR
& 2 - Respondents
 

======================================
Appearance : 
MR
JM BAROT for the Petitioner.  
MS JIRGHA JHAVERI, AGP for the
Respondents. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 29/03/2011 

 

ORAL
ORDER

1. Rule.

Ms.Jirgha Jhaveri, learned Assistant Government Pleader waives
service of notice of Rule on behalf of the respondents.

2. With
the consent of the learned advocates appearing on behalf of the
respective parties and in the facts and circumstances of the case,
the present application is taken up for final hearing today.

3. The
present application has been preferred by the applicants herein –
legal heirs of original petitioners to condone the delay of 5 days in
preferring Misc.Civil Application No.3219/2010, which has been filed
to recall the order dated 06/08/2009 passed in Misc. Civil
Application No.170/1995 in Special Civil Application No.8065/1994.

4. Having
heard learned advocates appearing on behalf of the respective parties
and considering the averments in the application in support of their
prayer to condone the delay of 5 days and so as to give an additional
opportunity to the applicants to submit their case on merits rather
than non-suiting the same on technical ground of delay, delay caused
in preferring Misc.Civil Application No.3219/2010 is hereby condoned.
Rule is made absolute accordingly. No costs.

[M.R.SHAH,J]

*dipti

   

Top