Gujarat High Court
Thro’ vs Bank on 1 October, 2010
Gujarat High Court Case Information System
Print
CA/9143/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No.9143 of 2010
In
MISC.CIVIL
APPLICATION (STAMP) No.1850 of 2010
In
SPECIAL CIVIL APPLICATION No.10184 of 2009
=====================================================
KISHOREKUMAR
MOHANLAL GATECHA
THRO'
BROTHER - Petitioner(s)
Versus
BANK
OF BARODA - Respondent(s)
=====================================================
Appearance
:
MR VIJAY H NANGESH for
Petitioner(s) : 1,
MR VIMAL M PATEL for Respondent(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 01/10/2010
ORAL
ORDER
This
application seeks condonation of delay of 255 days, which has been
caused in preferring restoration application being Misc. Civil
Application (Stamp) No.1850 of 2010 in Special Civil Application
No.10184 of 2009.
Heard
learned advocate for the applicant, who has reiterated the averments
made in the application. Considering the averments made and in
absence of any contest, the application is granted. The delay in
preferring restoration application is hereby condoned.
The
application is allowed accordingly.
Sd/-
[D. A.
MEHTA, J]
***
Bhavesh*
Top