Gujarat High Court
Mahuva vs Hasmukhbahi on 17 October, 2011
Gujarat High Court Case Information System
Print
CA/9565/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9565 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1038 of 2011
In
SPECIAL
CIVIL APPLICATION No. 9438 of 2010
=========================================================
MAHUVA
KELAVANI SAHAYAK SAMAJ - Petitioner(s)
Versus
HASMUKHBAHI
JATASHANKAR BHATT - Respondent(s)
=========================================================
Appearance :
MR
DG SHUKLA for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 17/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Heard
learned counsel for the respective parties.
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.
Office is directed to list
appeal for admission on 20.10.2011.
[V.M.
SAHAI, J.]
[K.S.
JHAVERI, J.]
/phalguni/
Top