Gujarat High Court High Court

Mohmmad vs Bhagwanram on 21 March, 2011

Gujarat High Court
Mohmmad vs Bhagwanram on 21 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5678/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5678 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2348 of 2009
 

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


 

MOHMMAD
ASLAM ABDUL REHMAN MANIYAR & 1 - Petitioner(s)
 

Versus
 

BHAGWANRAM
PUNAMCHAND SHARMA & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
AK SHARMA for MR AMIT N PATEL for
Petitioner(s) : 1 - 2. 
UNSERVED-REFUSED (N) for Respondent(s) :
1, 
SERVED BY RPAD - (N) for Respondent(s) : 2, 
MR HASMUKH
THAKKER for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 21/03/2011 

 

 
ORAL
ORDER

The endorsement on the Board indicates that respondent no. 1 has
refused the service and no reply is filed on behalf of the
respondents.

Heard.

On the facts and circumstances of the case sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.

Office
is directed to list First Appeal for hearing on 05.04.2011.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top