Gujarat High Court Case Information System
Print
CA/1399/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1399 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 6071 of 2009
=========================================
KIRITBHAI
BHAKTIPRASAD VYAS - Petitioner(s)
Versus
MAHESHBHAI
RAMESHCHANDRA TRIVEDI & 3 - Respondent(s)
=========================================
Appearance :
MR
RK MANSURI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
MR GC
MAZMUDAR for Respondent(s) : 2,
MR HG MAZMUDAR for Respondent(s) :
2,
MR HRIDAY BUCH for Respondent(s) : 3,
MR MAULIK J SHELAT for
Respondent(s) : 4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 30/06/2010
ORAL
ORDER
1. The present
application is filed seeking condonation of delay of 72 days.
Rule was
issued by this Court on 09.02.2010 returnable on 09.03.2010.
2. Heard
Mr.R.K.Mansuri, learned Advocate for the applicant, Mr.G.C.Mazmudar,
learned Advocate for respondent No.2 and learned Advocate Mr.Shelat
for respondent No.4. It is reported that learned Advocate Mr.Buch
for respondent No.3 has filed leave note, but he has conveyed his no
objection to the learned Advocate the applicant. Though served,
respondent No.1 has chosen not to appear.
3. For the
contents of the application and the submissions made by the learned
Advocates for the parties, the application is allowed. Delay is
condoned. Rule is made absolute. No costs.
Registry is
directed to list First Appeal for admission hearing on 05.07.2010.
(Ravi
R.Tripathi, J.)
*Shitole
Top