Gujarat High Court High Court

Rajkot vs Keshavlal on 3 August, 2010

Gujarat High Court
Rajkot vs Keshavlal on 3 August, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7207/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7207 of 2010
 

In


 

CIVIL
REVISION APPLICATION (STAMP NO.) No. 24 of 2010
 

To


 

CIVIL
APPLICATION No. 7216 of 2010
 

In


 

CIVIL
REVISION APPLICATION (STAMP NO.) No. 33 of 2010
 

With


 

CIVIL
APPLICATION No. 7208 of 2010
 

In


 

CIVIL
REVISION APPLICATION (STAMP NO.) No. 25 of 2010
 

To


 

CIVIL
APPLICATION No. 7216 of 2010 

 

In


 

CIVIL
REVISION APPLICATION (STAMP NO.) No. 33 of 2010
 

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

 

RAJKOT
DISTRICT PANCHAYAT - Petitioner(s)
 

Versus
 

KESHAVLAL
SHAMJIBHAI & CO - Respondent(s)
 

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

 

 
Appearance
: 
MR
PREMAL R JOSHI for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 03/08/2010  
 
ORAL ORDER

All these applications
are filed for condonation of delay. Delay is of 105 days. This Court
has issued rule on 19.7.2010. Mr.Premal Rachh, learned advocate
submits that he has instructions to appear on behalf of opponent and
he will file his appearance in the main Civil Revision Application.

Having heard Mr.Premal
Joshi, learned advocate appearing for the applicant and Mr.Premal
Rachh, learned advocate, who has instructions to appear in this
matter on behalf of the opponent and having perused memo of
application the Court is satisfied that there is reasonable cause
for not filing Civil Revision Application in time. The delay of 105
days is, therefore, condoned. All these Civil Applications are
accordingly allowed. Rule is made absolute without any order as to
costs.

Office is directed to
place Civil Revision Applications for admission hearing on 17.8.2010
after giving pucca number on them.

(K. A. PUJ, J.)

kks

   

Top