Gujarat High Court
Jitiben vs Suryaprasad on 22 December, 2010
Gujarat High Court Case Information System
Print
CA/9074/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9074 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 5466 of 2009
========================================================
JITIBEN
MITHABHAI SENMA & 5 - Petitioner(s)
Versus
SURYAPRASAD
JAYANTILAL DAVE & 2 - Respondent(s)
=========================================================
Appearance
:
MR
VIRAL J DAVE for
Petitioner(s) : 1 - 6.
RULE UNSERVED for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/12/2010
ORAL
ORDER
For
the purpose of condonation of delay the name of the driver is
deleted.
Heard.
On the facts and circumstances of the case, sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.
The
main matter to come up on admission Board on 28th December
2010.
(K.S.JHAVERI,J.)
pawan
Top