Gujarat High Court High Court

Nitin vs Executive on 11 July, 2011

Gujarat High Court
Nitin vs Executive on 11 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/538/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 538 of 2010
 

In


 

STAMP
NUMBER No. 3285 of 2010
 

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


 

NITIN
CONSTRUCTION LIMITED THRO. CHAIRMAN - Applicant
 

Versus
 

EXECUTIVE
ENGINEER & 1 - Respondents
 

======================================
Appearance : 
MR
NK MAJMUDAR for the Applicant. 
MR HS MUNSHAW for the
Respondents. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 25/02/2011 

 

ORAL
ORDER

1. The
present application has been preferred by the applicant –
original petitioner to condone the delay of 326 days in
preferring application to restore the main petition, which came to be
dismissed for non-prosecution.

2. Having
heard learned advocates appearing on behalf of the respective parties
and considering the averments in the application and so as to give an
additional opportunity to the applicant to submit his case on merits
rather than non-suiting the same on technical ground of delay, the
present application is allowed and delay caused in preferring the
application to restore the main petition, is hereby condoned. Rule is
made absolute accordingly. No costs.

[M.R.SHAH,J]

*dipti

   

Top