Gujarat High Court High Court

Jamnagar vs Rajesh on 19 January, 2010

Gujarat High Court
Jamnagar vs Rajesh on 19 January, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12864/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 12864 of 2009
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 5520 of 2009
 

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

 

JAMNAGAR
MUNICIPAL CORPORATION - Petitioner(s)
 

Versus
 

RAJESH
LALJIBHAI KABIRA THROUGH PRABHABEN RAJESHBHAI & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PREMAL R JOSHI for
Petitioner(s) : 1, 
MR TR MISHRA for Respondent(s) : 1 - 3,5 -
7. 
RULE SERVED for Respondent(s) :
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 19/01/2010 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.P.R.Joshi for the applicant and learned advocate
Mr.Mishra for respondent Nos.1, 3 5 and 7.

2. Present
application is filed with a prayer to condone the delay of 27 days
caused in filing the first appeal.

3. Therefore,
considering the submissions made by both learned advocates appearing
for respective parties and averments made in present application,
delay of 27 days is condoned in interest of justice as sufficient
cause has been shown by applicant to the satisfaction of this Court.
Accordingly, Rule is made absolute.

(H.K.RATHOD,J.)

(vipul)

   

Top