Gujarat High Court
Motisinh vs Savabhai on 21 December, 2010
Gujarat High Court Case Information System
Print
CA/11459/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11459 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 775 of 2010
=========================================================
MOTISINH
KANSINH RAJPUT - Petitioner(s)
Versus
SAVABHAI
DEVABHAI RABARI & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MTM HAKIM for
Petitioner(s) : 1,
SERVED BY RPAD - (R) for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/12/2010
ORAL
ORDER
Mr.MTM
Hakim, learned advocate for the applicant is absent.
However,
in view of the averments made in the application, the same is hereby
allowed in terms of paragraph 5(A) only. The delay of 132 days
caused in preferring the First Appeal is hereby condoned. The
application stands disposed of accordingly.
The
main appeal be listed for admission hearing on 28th
December 2010.
(K.S.
Jhaveri, J)
Aakar
Top