Gujarat High Court
Khodsang vs Raval on 5 September, 2011
Gujarat High Court Case Information System
Print
CA/5515/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5515 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 978 of 2011
To
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5516 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 979 of 2011
=========================================================
KHODSANG
MELSANG MAKWANA - Petitioner(s)
Versus
RAVAL
RAMESHKUMAR BHIKHABHAI & 3 - Respondent(s)
=========================================================
Appearance
:
MR.HIREN
M MODI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 4.
MR.
HARDIK J JANI for Respondent(s) : 1,
MR DAKSHESH MEHTA for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 05/09/2011
ORAL
ORDER
Heard
learned advocate Mr.Hiren M. Modi for the applicant and learned
advocate Mr.Hardik J. Jani for respondent No.1.
Referring
to the averments made in the application, there appears sufficient
ground for condoning the delay. Accordingly, the application is
allowed. Delay is condoned. Rule is made absolute.
(G.B.SHAH,
J.)
Hitesh
Top