Gujarat High Court
Vishal vs Kadarbhai on 28 March, 2011
Gujarat High Court Case Information System
Print
CA/268/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 268 of 2011
In
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2468 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 3201 of 2010
=========================================================
VISHAL
HARISHBHAI DOSHI - Petitioner(s)
Versus
KADARBHAI
SULEMANBHAI (MAKRANI) BLOCH & 1 - Respondent(s)
=========================================================
Appearance :
MR
PREMAL S RACHH for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 2.
MR GC
MAZMUDAR for Respondent(s) : 2,
MR HG MAZMUDAR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/03/2011
ORAL
ORDER
1. Heard.
Though served none appears on behalf of respondent no.1. Considering
the facts of the case, sufficient cause has been shown to condone the
delay caused in filing the appeal. Hence, the delay is condoned. The
application stands disposed of accordingly. Rule is made absolute.
2. The
main matter to come up for admission hearing on 28.03.2011.
[K.
S. JHAVERI, J.]
Pravin/*
Top