Gujarat High Court
Shaileshbhai vs Director on 18 August, 2010
Gujarat High Court Case Information System Print CA/9578/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 9578 of 2010 In CIVIL APPLICATION - FOR BRINGING HEIRS No. 9067 of 2010 ========================================================= SHAILESHBHAI RAMESHBHAI GOHIL - Petitioner(s) Versus DIRECTOR & 32 - Respondent(s) ========================================================= Appearance : MR SD SUTHAR for MR NK MAJMUDAR for Petitioner(s) : 1,1.2.1 MR KUNAL NANAVATI for NANAVATI ASSOCIATES for Respondent(s):1, None for Respondent(s) : 2 - 32. - for Respondent(s) : 0.0.0 ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 18/08/2010 ORAL ORDER
RULE.
Mr. Kunal Nanavati, learned counsel waives service of rule on behalf
of the respondents.
Heard.
On the facts and circumstances of the case sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.
[K.S.
JHAVERI, J.]
/phalguni/
Top