Gujarat High Court High Court

Jaswantsinh vs Rakeshbhai on 22 February, 2010

Gujarat High Court
Jaswantsinh vs Rakeshbhai on 22 February, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/534/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 534 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 170 of 2010
 

 
 
=========================================================

 

JASWANTSINH
RAMSINH RATHOD & 1 - Petitioner(s)
 

Versus
 

RAKESHBHAI
AMARSINH PUVAR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAKBUL I MANSURI for
Petitioner(s) : 1 - 2. 
RULE SERVED for Respondent(s) : 1 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 22/02/2010 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.M.I.Mansuri for the applicants. Rule is served to
the respondents but no appearance is filed and no advocate is
engaged, therefore, present application is taken up for hearing
today.

2. Present
application is filed with a prayer to condone the delay of 56 days
caused in filing the first appeal.

3. Therefore,
considering the submissions made by learned advocate Mr.Mansuri for
applicants and averments made in present application, delay of 56
days is condoned in interest of justice as sufficient cause has been
shown by applicants to the satisfaction of this Court. Accordingly,
Rule is made absolute.

(H.K.RATHOD,J.)

(vipul)

   

Top