Gujarat High Court High Court

Hasuben vs Navneetbhai on 14 February, 2011

Gujarat High Court
Hasuben vs Navneetbhai on 14 February, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Sahai,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16720/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16720 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2200 of 2010
 

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


 

HASUBEN
GOVINDBHAI BAROCHIYA - Petitioner(s)
 

Versus
 

NAVNEETBHAI
VALJIBHAI PANARA - Respondent(s)
 

=========================================
 
Appearance : 
MR
SP MAJMUDAR and MR PP MAJMUDAR for the applicants.  
RULE SERVED
for Respondent(s) : 1, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 14/02/2011 

 

					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

This
is an application for condonation of delay of 144 days in filing
First Appeal. Though served, the respondent has chosen not to appear
and contest this application. Heard learned Advocate for the
applicant.

2. Considering
the contents of the application, it cannot be said that the delay
caused in filing the First Appeal has remained totally unexplained.
Therefore, we are of the view that the delay caused in fling First
Appeal deserved to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute.

(A.L.Dave,J)

(V.M.Sahai,J)

***vcdarji

   

Top