Gujarat High Court Case Information System
Print
CA/993020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9930 of 2008
In
APPEAL
FROM ORDER (STAMP NUMBER) No. 283 of 2008
==========================================
ABDUL
KUDDUS ATTAULA & 1 - Applicant(s)
Versus
AHMEDABAD
MUNICIPAL COPORATION & 1 - Opponent(s)
==========================================
Appearance :
MR
MEHUL S SHAH for Applicant(s) : 1 2.
MR SURESH M SHAH
for Applicant(s) : 1 - 2.
MR MITUL K SHELAT for Opponent(s) :
1,
MR KB PANERI for Opponent(s) :
2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 10/10/2008
ORAL
ORDER
1. The
present application is filed by the applicants under Section 5 of the
Limitation Act to condone the delay of 81 days caused in preferring
the Appeal from Order challenging the order passed by the learned
Auxiliary Chamber Judge, Court No. 15, City Civil Court, Ahmedabad
below Exh. 6/7 (Notice of Motion) in Civil Suit No. 2337/2005.
2. Considering
the averments made in the application and so as to give an
opportunity to the applicants to submit the case on merits, delay
caused in preferring the Appeal from Order is hereby condoned. The
application stands disposed of as allowed. Rule is made absolute
accordingly.
(M.R.
SHAH, J.)
siji
Top