Gujarat High Court Case Information System
Print
CA/2566/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DELAY No. 2566 of 2011
=========================================================
KALUBHAI
@ DAULATSING BANESING CHAUHAN - Petitioner(s)
Versus
DHARMENDRA
PUSHKARRAV DAVE & 3 - Respondent(s)
=========================================================
Appearance
:
MS
KRUTI J VORA for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 2.
MR
AJAY R MEHTA for Respondent(s) : 2,
SERVED BY AFFIX.-(R) for
Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 02/05/2011
ORAL
ORDER
Present
application, under
Section 5 of
the Limitation Act, has been preferred by the applicant –
original appellant for condonation of delay of 14 days caused in
preferring the Misc.Civil Application permitting him to sue as
indigent person.
Though
served nobody appears on behalf of the respondent Nos.1, 3 and 4.
Having
heard Ms.Kruti Vora, learned advocate appearing on behalf of the
applicant and Mr.Valmik Vyas, learned advocate appearing on behalf
of the respondent No.2 and considering the averments made in the
application in+ support of the prayer to condone the delay, present
application is allowed. The delay caused in preferring the
Misc.Application is hereby condoned. Rule is made absolute
accordingly. No costs.
[M.R.
SHAH, J.]
rafik
Top