Gujarat High Court Case Information System
Print
CA/1752/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1752 of 2011
In
APPEAL
FROM ORDER-STAMP NUMBER No. 23 of 2011
=========================================
AJAYBHAI
BHAGWANDAS KIKLA - Petitioner(s)
Versus
SHANTABEN
WD/O GOPALDAS KHUSHALDAS KIKLA & 1 - Respondent(s)
=========================================
Appearance :
MR
NIRAV C THAKKAR for Applicant(s) : 1, 1.2.1, 1.2.2,1.2.3
RULE
SERVED for Respondent(s) : 1 - 2.
MR MG NAGARKAR for Respondent(s)
: 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 08/08/2011
ORAL
ORDER
The
present Civil Application has been filed for condonation of delay of
29 days caused in filing the Appeal from Order (Stamp) No.23 of
2011.
Heard
learned Advocate Mr. Nirav C. Thakkar for the Applicants.
In
view of the grounds mentioned in the application, sufficient cause
is made out. Further, it is also well accepted that the approach of
the Court in considering such delay has to be pragmatic as laid down
in catena of judicial pronouncements. Therefore, considering the
grounds mentioned, the present Civil Application deserves to be
allowed and accordingly stands allowed. Delay of 29 days caused in
filing the Appeal from Order (Stamp) No.23 of 2011 is condoned.
Rule is made absolute.
The
main matter is ordered to be placed on board on 30.8.2011.
(Rajesh
H. Shukla,j)
Jayanti*
Top