Gujarat High Court
Maniben vs Driver on 21 February, 2011
Gujarat High Court Case Information System
Print
CA/15251/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15251 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 2893 of 2010
=========================================================
MANIBEN
W/O MOHANBHAI SHANKARBHAI MAKWANA & 1 - Petitioner(s)
Versus
DRIVER
& OWNER OF RICKSHAW NUMBER GJ-7-Z-197, BABUBHAI BACHU & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
PARESH M DARJI for
Petitioner(s) : 1 - 2.
SERVED BY RPAD - (N) for Respondent(s) : 1
- 2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/02/2011
ORAL
ORDER
Though
served, none appears for the respondents.
Heard.
Considering the facts and circumstances of the case sufficient cause
has been shown to condone the delay in filing the appeal. Hence,
delay is condoned. Rule is made absolute accordingly.
First
Appeal to be listed for admission on 09.03.2011.
(K.S.JHAVERI,
J.)
niru*
Top