Gujarat High Court High Court

Prajapati vs Rajeshbhai on 18 April, 2011

Gujarat High Court
Prajapati vs Rajeshbhai on 18 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2850/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2850 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1929 of 2010
 

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

 

PRAJAPATI
NARAYANBHAI MULABHAI & 4 - Petitioner(s)
 

Versus
 

RAJESHBHAI
RAVJIBHAI PATEL & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
R.K.MANSURI for
Petitioner(s) : 1 - 5. 
RULE SERVED for Respondent(s) : 1 - 2. 
MS
KARUNA V RAHEVAR for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 18/04/2011 

 

 
 
ORAL
ORDER

Heard.

On the facts and circumstances of the case, sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.

First
Appeal to come up on Board on 4th May
2011.

(K.S.JHAVERI,J.)

pawan

   

Top