Gujarat High Court High Court

Shaileshbhai vs Smitaben on 15 February, 2011

Gujarat High Court
Shaileshbhai vs Smitaben on 15 February, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Sahai,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15452/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 15452 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3859 of 2010
 

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


 

SHAILESHBHAI
SHAMJIBHAI PANCHASARA - Petitioner(s)
 

Versus
 

SMITABEN
SHAILESHBHAI PANCHASARA - Respondent(s)
 

=========================================
 
Appearance : 
MR
MA BUKHARI for
Petitioner(s) : 1, 
MR VILAS G GOSWAMY for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

Date
: 15/02/2011 

 

 
ORAL
ORDER

This
is an application for condonation of delay of 363 days caused in
preferring the appeal.

Heard
learned advocate, Mr. Bukhari for the applicant and learned advocate,
Mr. Goswamy for the respondent.

In
view of the averments made in the application, it cannot be said that
the delay has remained totally unexplained. Therefore, we are of the
view that the delay caused in filing the appeal deserves to be
condoned. Accordingly, the application is allowed. Delay is condoned.
Rule is made absolute.

[A.L.DAVE,
J.]

[V.M.SAHAI,J.]

JYOTI

   

Top