Gujarat High Court Case Information System
Print
CA/5245/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5245 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 4092 of 2007
=========================================================
FARIDABEN
MALANGBHAI MANSURI & 1 - Petitioner(s)
Versus
HAJRABIBI
GULAMMOHMAD SHEIKH & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HARESH J TRIVEDI for
Petitioner(s) : 1
- 2.
RULE
SERVED for
Respondent(s) : 1
- 2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 28/11/2008
ORAL
ORDER
1. Heard
learned advocate Mr.H.J.Trivedi for the applicants. Though Rule is
served, but no appearance is filed by respondents. Therefore, present
application is taken up for hearing today.
2. Present
application has been filed with a prayer to condone the delay of 5
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 5 days in preferring the first appeal. Therefore, delay of 5
days caused in preferring first appeal has been condoned.
Accordingly, Rule is made absolute.
4. The
Registry is directed to register First Appeal (St.) Nos.4092 of 2007
and circulate for admission on 3.12.2008.
(H.K.RATHOD,J.)
(vipul)
Top