Gujarat High Court
Spl.Laq vs Desai on 24 July, 2008
Gujarat High Court Case Information System
Print
CA/3872/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3872 of 2003
In
FIRST
APPEAL (STAMP NUMBER) No. 1358 of 2002
=========================================================
SPL.LAQ
OFFICER - Petitioner(s)
Versus
DESAI
RAJUBHAI MAFABHAI & 1 - Respondent(s)
=========================================================
Appearance
:
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1,
None for Respondent(s) :
1, 1.2.1, 1.2.2, 1.2.3,1.2.4
RULE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/07/2008
ORAL
ORDER
Though
served, nobody appears on behalf of the respondents. Considering the
facts and circumstances of the case, sufficient cause is shown to
condone the delay caused in filing the appeal. Therefore, this
application is allowed and delay caused in filing the appeal is
condoned. Rule is made absolute with no order as to costs.
Office
is directed place main First Appeal for admission hearing on 4th
August, 2008.
(K.S.Jhaveri,
J.)
/malek
Top