Gujarat High Court High Court

-3 vs ========================================== on 18 July, 2008

Gujarat High Court
-3 vs ========================================== on 18 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9757/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9757 of 2006
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4593 of 2005
 

With


 

CIVIL
APPLICATION No. 9759 of 2006
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4595 of 2005
 

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

EXECUTIVE
ENGINEER & 2 

 

Versus
 

RAMESHBHAI
JALAMBHAI HEIRS OF JOGHI FULJI  

 

========================================== 
Appearance
: 
GOVERNMENT PLEADER for
Petitioners:1-3 
RULE SERVED for
Respondent:1 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 18/07/2008  
 
ORAL ORDER

Heard.

Though
served none appears on behalf of respondent. Considering the facts
and circumstances of the case, sufficient cause is shown to condone
the delay caused in filing the appeal. Therefore, this application
is allowed and delay caused in filing the appeal is condoned. Rule
is made absolute with no order as to costs.

Office
is directed place main First Appeal for admission hearing on 4th
August, 2008.

(K.S.JHAVERI,
J.)

Amit/-

   

Top