Gujarat High Court High Court

Naranbhai vs Sunilbhai on 19 October, 2011

Gujarat High Court
Naranbhai vs Sunilbhai on 19 October, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8797/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No.8797 of 2011
 

In


 

SECOND
APPEAL (STAMP NUMBER) No.72 of 2011
 

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

NARANBHAI
MANJIBHAI KUKADIA - Appellant(s)
 

Versus
 

SUNILBHAI
SHAMJIBAHI MAKWANA & 1 - Respondent(s)
 

========================================= 
Appearance: 
MR
JD AJMERA for
Applicant(s): 1, 
None for Respondent(s): 1, 
RULE SERVED for
Respondent(s): 1.2.1, 1.2.2, 1.2.3,1.2.4 -
2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 19/10/2011 

 

 
ORAL
ORDER

1. By
this application, the applicant seeks condonation of delay of 284
days that has occurred in filing Second Appeal Stamp No.72/2011.

2. Mr.

Ashok Patel, learned advocate for Mr. J.D. Ajmera, learned advocate
for the applicant has invited attention to the averments made in the
application to submit that the applicant has sufficiently explained
the delay that has occasioned in filing the second appeal and as
such, the delay deserves to be condoned.

3. This
court has also heard Mr. Ketan Dave, learned advocate appearing on
behalf of the opponents.

4. Having
regard to the averments made in the application, in the opinion of
this court, sufficient cause has been made out so as to condone the
delay caused in filing the second appeal. In the circumstances, the
application is allowed. The delay caused in filing Second Appeal
Stamp No.72/2011 is hereby condoned. Rule is made absolute
accordingly with no order as to costs.

(
Harsha Devani, J. )

hki

   

Top