Gujarat High Court High Court

Jayeshbhai vs Pratapsinh on 6 April, 2011

Gujarat High Court
Jayeshbhai vs Pratapsinh on 6 April, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/6020/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 60 of 2009In 

 

FIRST
APPEAL (STAMP NUMBER) No. 4559 of
2006 
=========================================================

 

JAYESHBHAI
HEMCHANDRABHAI SHAH - Petitioner(s)
 

Versus
 

PRATAPSINH
MOHANSINH CHAUHAN & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MTM HAKIM for
Petitioner(s) : 1, 
RULE
SERVED for
Respondent(s) : 1
- 3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 08/04/2009 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. Hakim for applicant. Respondents are served but
have not appeared before this court either in person or through an
advocate. This application is filed by applicant for condonation of
380 days in filing of first appeal. Considering averments made in
this application supported by affidavit and also considering
submissions made by learned advocate for applicant, delay of 380 days
in filing of appeal is condoned in interest of justice since
sufficient cause is shown by applicants to satisfaction of this
court. Rule is accordingly made absolute.

(H.K.

Rathod,J.)

Vyas

   

Top