Gujarat High Court
Special vs Bihola on 24 July, 2008
Gujarat High Court Case Information System
Print
CA/11237/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11237 of 2006
In
FIRST APPEAL (STAMP NUMBER) No. 2361 of 2006
=========================================================
SPECIAL
LAQ OFFICER & 1 - Petitioner(s)
Versus
BIHOLA
RANJITSINH AMARSINH - Respondent(s)
=========================================================
Appearance
:
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1 - 2.
RULE SERVED for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/07/2008
ORAL
ORDER
Heard.
On the facts and circumstances of the case sufficient cause is shown
to condone the delay. The delay is, therefore, condoned. Civil
Application is allowed accordingly. Rule is made absolute with no
order as to costs.
First
Appeal to come up on 1/8/2008.
(K.S.JHAVERI,
J.)
(ila)
Top