Gujarat High Court High Court

Kalubhai vs Dharmendra on 2 May, 2011

Gujarat High Court
Kalubhai vs Dharmendra on 2 May, 2011
Author: M.R. Shah,&Nbsp;
   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