Gujarat High Court
Fulkiben vs Mukami on 11 September, 2008
Gujarat High Court Case Information System
Print
CA/8450/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 8450 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 276 of 2008
=========================================================
FULKIBEN
VECHALBHAI RATHWA & 3 - Petitioner(s)
Versus
MUKAMI
YAKUBHAI PATEL & 2 - Respondent(s)
=========================================================
Appearance
:
MR.HIREN
M MODI for
Petitioner(s) : 1
- 4.
RULE
SERVED for
Respondent(s) : 1
- 2.
MR
SHASHIKANT S GADE for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 11/09/2008
ORAL
ORDER
1. Heard
learned advocate Mr.Modi for the applicants and learned advocate
Mr.Gade for respondent No.3. Respondent Nos.1 and 2 served but no
appearance is filed by them.
2. Present
application has been filed with a prayer to condone the delay of 88
days caused in preferring the First Appeal.
3. I
have considered the averments made in this application on affidavit.
Sufficient cause has been shown by the applicant for condonation of
delay of 88 days in preferring the first appeal. Therefore, delay of
88 days caused in preferring first appeal has been condoned.
Accordingly, Rule is made absolute.
(H.K.RATHOD,J.)
(vipul)
Top