Gujarat High Court
Valiben vs Noor on 30 July, 2008
Bench: H.K.Rathod
CA/7248/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 7248 of 2008 In FIRST APPEAL (STAMP NUMBER) No. 1237 of 2008 ========================================================= VALIBEN @ RANIBEN RAMBHAI RAJSHIBHAI BHUTIYA - Petitioner(s) Versus NOOR MOHAMMEDBHAI DAWOODBHAI MOMIN & 1 - Respondent(s) ========================================================= Appearance : MR EE SAIYED for Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 RULE NOT RECD BACK for Respondent(s) : 1, MS KIRAN D PANDEY for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 30/07/2008 ORAL ORDER
Heard
learned Advocate Mr. EE Saiyad for the applicant and learned
Advocate Ms. Kiran Pandey for opponent No.2.Rule has not been
received back for opponent no. 1 who is a driver of opponent NO.2 ST
Corporation.
Therefore,
considering the averments made by the applicant in this application
supported by affidavit and also considering the submissions made by
both the learned advocates, delay of 20 days in filing of the appeal
is hereby condoned since sufficient cause has been established by
the applicant to the satisfaction of this Court.
This
civil application is accordingly allowed. Rule is made absolute
accordingly with no order as to costs.
(H.K.
Rathod,J.)
Vyas