Gujarat High Court
Mehboobkhan vs Hajiani on 28 July, 2010
Gujarat High Court Case Information System
Print
CA/6558/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6558 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1312 of 2010
=========================================================
MEHBOOBKHAN
REHMATKHAN PATHAN - Petitioner(s)
Versus
HAJIANI
AAYESHA HAJI MOHAMMAD UMARJI - Respondent(s)
=========================================================
Appearance
:
MR
DILIP B RANA for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 28/07/2010
ORAL
ORDER
Though
served, no body is present. This application is filed for condonation
of delay of 98 days caused in filing the First Appeal. Delay is
condoned in view of the uncontroverted averments made in the
application. Rule is made absolute.
(
M.D.Shah, J )
srilatha
Top