Gujarat High Court High Court

Kapuriben vs Maganbhai on 10 January, 2011

Gujarat High Court
Kapuriben vs Maganbhai on 10 January, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7056/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7056 of 2010
 

In


 

CIVIL
APPLICATION - FOR ORDERS No. 7057 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 277 of 1996
 

 


 

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

KAPURIBEN
PUPSINH BARIA KOLI & 1 - Petitioner(s)
 

Versus
 

MAGANBHAI
KANJIBHAI PANADA & 7 - Respondent(s)
 

=========================================
 
Appearance : 
MR
UM SHASTRI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 - 2. 
RULE SERVED for
Respondent(s) : 1 - 3,7 - 8. 
None for Respondent(s) : 4 -
6. 
UNSERVED-REFUSED (R) for Respondent(s) : 5.2.1  
MR LR
POJARI, AGP for Respondent(s) : 7,
8 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 10/01/2011 

 

ORAL
ORDER

Though
served, nobody appears on behalf of respondent nos.1 to 6.

2. It
is submitted by Mr.Shastri, learned Advocate for the petitioner that
without filing delay condonation application, straightway petitioner
has submitted application for bringing legal heirs of petitioner no.1
on record and therefore, present application is filed under section 5
of the Limitation Act to condone delay in preferring application for
setting aside abatement.

3. Having
heard learned Advocate for the petitioners and taking into
consideration averments made in the application, present application
is allowed. Delay caused in preferring application for setting aside
abatement is condoned. Rule is made absolute to the aforesaid
extent.

[M.D.Shah,
J.]

satish

   

Top