Gujarat High Court High Court

Since vs City on 17 October, 2011

Gujarat High Court
Since vs City on 17 October, 2011
Author: A.L.Dave, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9829/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - 

 

FOR
CONDONATION OF DELAY No. 9829 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1292 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 333 of 2011
 

With


 

CIVIL
APPLICATION No. 9830 of 2011
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1291 of 2011
 

To


 

CIVIL
APPLICATION No. 9831 of 2011 

 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1293 of
2011 
=========================================================

 

KANAKLATABEN
PIYUSHBHAI SONI 

 

SINCE
DECD.THROUGH HEIR & ORS. - Petitioner(s)
 

Versus
 

MUNICIPAL
CORPORATION OF THE 

 

CITY
OF AHMEDABAD THROUGH - Respondent(s)
 

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

 

Appearance
: 
MR
MB GANDHI
for
Petitioner(s) : 1,MR CHINMAY M GANDHI for Petitioner(s) : 1, 
M/S
RJ RAWAL ASSOC. for Respondent(s) : 1, 
MS SHIVYA A DESAI for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

					Date
: 17/10/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)

Heard
learned Advocate Ms. Shivya A. Desai, appearing for the respondent.
As sufficient cause is shown, delay in filing the appeal is condoned.
Rule is made absolute.

(A.L.

Dave, Actg. C.J.)

(J.B.

Pardiwala, J.)

*/Mohandas

   

Top