Gujarat High Court High Court

Diwaliben vs Shanabhai on 30 September, 2008

Gujarat High Court
Diwaliben vs Shanabhai on 30 September, 2008
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11641/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11641 of 2008
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 187 of 2008
 

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

DIWALIBEN
D/O MATHURBHAI MADHABHAI & 1 - Petitioner(s)
 

Versus
 

SHANABHAI
GALABHAI PARMAR & 4 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
NIRZAR S DESAI for Petitioner(s) : 1 - 2. 
None for Respondent(s) :
1 - 5. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 30/09/2008 

 

 
 
ORAL
ORDER

Mr.Nirzar
S.Desai,learned counsel for the applicants submits that the present
application for condonation of delay has been filed wrongly and, in
fact there is no delay in filing the Second Appeal. The Registry was
requested to confirm whether there is delay in filing the Second
Appeal or not. Thereafter, the Registry has made an endorsement on
the application that there is no delay in filing the Second Appeal.
In view of this position. Mr.Nirzar Desai submits that he shall not
press the application. The application is disposed of as not pressed.

The
Registry may register the Second Appeal and notify it for admission.

(Smt.Abhilasha
Kumari,J)

arg

   

Top