Gujarat High Court High Court

Babubhai vs Puja on 14 August, 2008

Gujarat High Court
Babubhai vs Puja on 14 August, 2008
Author: C.K.Buch,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/7405/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7405 of 2008
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 158 of 2008
 

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

 

BABUBHAI
TAPUBHAI DOBARIYA - Petitioner(s)
 

Versus
 

PUJA
METALS - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TUSHAR L SHETH for
Petitioner(s) : 1, 
MR
CL SONI for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	

 

 
 


 

Date
: 14/08/2008 

 

ORAL
ORDER

Heard
the learned Advocates for the parties.

Present
application is preferred by the applicant-appellant-org. defendant
for condonation of delay of 155 days caused in preferring the Second
Appeal. Though served, nobody appears for the other side and no
formal written resistance is tendered from the other side. Having
gone through the contents of the application, it cannot be that the
delay has not been explained. So, without entering into further
discussion, delay of 155 days caused in preferring the Second Appeal
is hereby condoned. Rule is made absolute.

Registry
now lists the Second Appeal for admission hearing on 10th
September, 2008.

(C.K.BUCH,
J.)

sompura

   

Top