Gujarat High Court High Court

Bachubhai vs Indubhai on 22 June, 2010

Gujarat High Court
Bachubhai vs Indubhai on 22 June, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5867/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5867 of 2010
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2790 of 2009
 

In
STAMP NUMBER (SPL.C.A.) No. 6699 of 2009
 

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

 

BACHUBHAI
SAVJIBHAI MAKWANA - Petitioner(s)
 

Versus
 

INDUBHAI
DAHYABHAI SHAH & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHARAT SHAH for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 22/06/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. BB Shah on behalf of applicant.

The
present application is filed with a prayer to condone delay of 54
days in filing Misc. Civil Application.

Considering
averment made in present application supported with affidavit delay
of 54 days is condoned in interest of justice as sufficient cause is
shown by applicant to the satisfaction of this Court. Accordingly,
present civil application is disposed of.

(H.K.RATHOD,
J)

asma

   

Top