Gujarat High Court High Court

Vinubhai vs Gyantiben on 20 July, 2010

Gujarat High Court
Vinubhai vs Gyantiben on 20 July, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4478/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4478 of 2010
 

In


 

APPEAL
FROM ORDER-STAMP NUMBER No. 92 of 2010
 

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


 

VINUBHAI
POPATBHAI PATEL - Petitioner(s)
 

Versus
 

GYANTIBEN
RAMBALI YADAV & 6 - Respondent(s)
 

=================================================
 
Appearance : 
MR
MEHUL H RATHOD for Petitioner(s) : 1, 
MR NC SHAH for Respondent(s)
: 1, 
MR NV GANDHI for Respondent(s) : 1, 
RULE SERVED BY DS for
Respondent(s) : 2,6 - 7. 
MR BS BRAHMBHATT for Respondent(s) : 2,6
- 7. 
RULE UNSERVED for Respondent(s) : 3 -
5. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 20/07/2010 

 

ORAL
ORDER

Heard
Mr.Mehul H. Rathod, learned advocate for the applicant and perused
the averments made in the application.

Sufficient
cause is shown to condone delay of 7
days in filing the Appeal from Order.

Accordingly
this application is allowed and delay of 7 days in filing Appeal from
Order is condoned. Accordingly, Rule is made absolute.

[Anant
S. Dave, J.]

*pvv

   

Top