Gujarat High Court
Vajiben vs Champaben on 22 August, 2008
Gujarat High Court Case Information System
Print
CA/9191/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9191 of 2008
With
CIVIL
APPLICATION No. 9192 of 2008
=========================================================
VAJIBEN
TRIBHOVANDAS - Petitioner(s)
Versus
CHAMPABEN
JAMNADAS VINCHHI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MRUGEN K PUROHIT for
the applicants.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 22/08/2008
ORAL
ORDER
The
present civil applications have been preferred for condonation of
delay of 18 days in preferring Restoration applications as Civil
Revision Applications were dismissed for default, for want of removal
of office objections.
2. For
the reasons stated in the applications, in my view, there are
reasonable reasons for condonation of delay for not filing
Restoration Applications in time. Hence, delay of 18 days in each
applications is condoned. These Civil Applications are allowed.
(D.N.Patel,J)
***darji
Top