Gujarat High Court High Court

Chanchalben vs Hansaben on 23 June, 2011

Gujarat High Court
Chanchalben vs Hansaben on 23 June, 2011
Author: Ks Jhaveri,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6230/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6230 of 2011
 

IN
 

CIVIL
APPLICATION(STAMP ) NO. 5406 OF 2011
 

IN
 

SECOND
APPEAL NO. 150 OF
1999 
 
=========================================================

 

CHANCHALBEN
WD/O BABABHAI - Petitioner(s)
 

Versus
 

HANSABEN
WD/O AJITBHAI CHHOTALAL JAYSWAL & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
TRUSHA K PATEL for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6  
None
for Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/06/2011 

 

 
 
ORAL
ORDER

Leave
to correct. 169 day in all blank pages in the application.

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.

(K.S.JHAVERI,J.)

pawan

   

Top