Gujarat High Court
Ravjibhai vs Jayantibhai on 22 March, 2011
Gujarat High Court Case Information System
Print
CA/3773/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3773 of 2008
In
FIRST
APPEAL No. 156 of 1995
=========================================================
RAVJIBHAI
JIVABHAI PATEL & 1 - Petitioner(s)
Versus
JAYANTIBHAI
VIRUBHAI PATEL & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RAJNI H MEHTA for
Petitioner(s) : 1
- 2.
MR
NILESH A PANDYA for
Respondent(s) : 1
- 2.
MR
SUNIL B PARIKH for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 28/03/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocates. This is an application for condonation of delay
of 1459 days that has occurred in preferring the Civil Application
for bringing the legal heirs and representatives on record.
On
reading the application, it cannot be said that the delay has
remained totally unexplained. Therefore, we are of the view that
delay deserves to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule made absolute. No costs.
(A.L.Dave,J)(Sharad
D.Dave,J)
srilatha
Top