CA/10469/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 10469 of 2007 In FIRST APPEAL (STAMP NUMBER) No. 926 of 2007 ========================================================= DARSHNABEN JATINRAY SHUKLA - Applicant Versus JATINBHAI YASHWANTBHAI SHUKLA - Respondent ========================================================= Appearance : MR SP HASURKAR for Applicant : 1, MR AR MAJMUDAR for Respondent : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 30/06/2008 ORAL ORDER
Shri
Hasurkar, learned counsel for the applicant is requesting for
adjournment, which has been strongly opposed by Shri Majmudar,
learned counsel for respondent on the ground that inordinate delay is
not only inpartiable but the First Appeal itself is not maintainable
and this is nothing but sear abuse of process of law when the delay
itself is not maintainable. The delay condonation application need
not be elaborately argued so as to save the forensic time of the
Court. However, Shri Hasurkar was to make some research and
therefore, in order to enable him to make research on this point,
though no research is required, the Court is adjourning the matter at
his request to 8.7.2008 with a specific observation that on 8.7.2008
the matter shall be proceeded with without any request for
adjournment. S.O to 8.7.2008.
(S.R.BRAHMBHATT,
J.)
pallav