Gujarat High Court High Court

Dharmistaben vs Rajshree on 12 May, 2010

Gujarat High Court
Dharmistaben vs Rajshree on 12 May, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3763/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3763 of 2010
 

In


 

APPEAL
FROM ORDER-STAMP NUMBER No. 109 of 2010
 

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

DHARMISTABEN
D/O RAMANLAL MANILAL THAKAR - Petitioner(s)
 

Versus
 

RAJSHREE
RUPESHBHAI JAISWAL - Respondent(s)
 

=================================================
 
Appearance
: 
MR
SHITAL R PATEL for Petitioner(s) : 1, 
DS AFF.NOT FILED (R) for
Respondent(s) : 1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 12/05/2010 

 

ORAL
ORDER

The
present Civil Application is filed seeking condonation of delay of
122 days. Rule was issued on 28.04.2010 returnable on 06.05.2010.
The applicant was permitted to effect direct service. The learned
advocate for the applicant states that when process of this Court was
tendered to the party concerned, the party concerned refused to
accept the same. The learned advocate submitted that refusal is good
service. The learned advocate to place on record affidavit of
refusal of direct service.

2. That
being so, the application is allowed. Delay is condoned. Rule is
made absolute.

(RAVI
R. TRIPATHI, J.)

karim

   

Top