Gujarat High Court High Court

Municipal vs Girdharlal on 13 April, 2010

Gujarat High Court
Municipal vs Girdharlal on 13 April, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CAA/3760/1990	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION (SCA & SA BR.) No. 3760 of 1990
 

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

 

MUNICIPAL
CORPORATION THROU MUNICIPAL COMMISSIONER - Petitioner(s)
 

Versus
 

GIRDHARLAL
ESTATE ONWERS ASSOCIATION - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MG NAGARKAR for
Petitioner(s) : 1, 
MR IM BENGALI for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 13/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

The
case is almost 20 years old. The applicant has not taken care of his
case during the interregnum. In that view of the matter, we are not
inclined to condone the delay, hence, the delay condonation
application is rejected. Consequently, the first appeal is also
rejected.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top