Gujarat High Court High Court

Bharatbhai vs Unknown on 8 February, 2010

Gujarat High Court
Bharatbhai vs Unknown on 8 February, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13092/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION No. 13092 of 2009
 

In


 

FIRST
APPEAL (STAMP) No. 6039 of 2009
 

 


 

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

 

BHARATBHAI
DHANJIBHAI SURATI - Applicant(s)
 

Versus
 

RESHMABEN
D/O VALJIBHAI PREMABHAI PARMAR & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MS
RENISHA R VYAS for
Applicant(s) : 1, 
Opponent(s) : 1 - 2
SERVED. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 08/02/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Though
served, the opponents have not entered appearance.

This
Application under Section 5 of the Limitation Act is filed by the
appellant for condonation of delay of 180 days occurred in filing the
above First Appeal.

On
the facts and in the circumstances of the case, the delay is
condoned. Rule is made absolute in terms of paragraph 4(A).

(K.M.Thaker,
J.) (Ms.R.M.Doshit, J.)

/moin

   

Top