Gujarat High Court High Court

========================================= vs None For on 28 March, 2011

Gujarat High Court
========================================= vs None For on 28 March, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/17027/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 17027 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4052 of 2010
 

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

PRAHLAD
VARSANGJI THAKORE S/O.DECD. VARSANGJI SALUJI & 3 

 

Versus
 

SHANTABEN
VELAJI THAKORE & 1 

 

========================================= 
Appearance
: 
MR GIRISH K PATEL for
Applicants 
None for Respondent(s) : 1, 
UNSERVED-EXPIRED (R) for
Respondent(s) : 1.2.1,1.2.5  
RULE SERVED for Respondent(s) :
1.2.2, 1.2.3,1.2.4  
MS NISHA M THAKORE for Respondent(s) : 1.2.2,
1.2.3,1.2.4  
BHOOMIMTHAKORE for Respondent(s) : 1.2.2, 1.2.3,1.2.4
 
DELETED for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 21/03/2011 

 

 
ORAL
ORDER

1. By
means of filing this application, the applicants have prayed to
condone the delay of 52 days caused in preferring appeal challenging
the impugned order dated 30th September, 2010 rendered by
Judge, Court No.6, City Civil Court, in Civil Suit (CCC) No.2796 of
1988 in Reference No.2 of 2001. The reason as to why the delay has
been caused, have been set forth in this application, which are
supported by the affidavit of one of the applicants namely Anup G.
Thakore. Considering the submissions advanced on both the sides and
so also the averments made in this application, this Court is of the
opinion that the delay of 52 days caused in preferring the appeal
deserves to be condoned.

2. For
the forgoing reasons, the application is allowed. The delay of 52
days caused on preferring the appeal is condoned. There shall be no
order as to cost. Rule is made absolute.

[
J. C. UPADHYAYA, J. ]

vijay

   

Top