Gujarat High Court Case Information System
Print
CA/2770/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2770 of 2011
In
APPEAL
FROM ORDER No. 68 of 2011
=========================================
BHARAT
H BHATT & 1 - Applicant(s)
Versus
MANJUSHREE
(VASANA) OWNER'S ASSO THROUGH CHAIRMAN TULSHIBAHI & 1 -
Opponent(s)
=========================================
Appearance :
MR
VIRAL M PANDYA for
Applicant(s) : 1 - 2.
MR TEJAS P SATTA for Opponent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 10/05/2011
ORAL
ORDER
1. The
present application under Section 5 of the Limitation Act has been
preferred by the applicants to condone the delay of 341 days in
preferring the Appeal from Order.
2. Having
heard the learned advocates appearing on behalf of the respective
parties and
considering the averments made in the application with respect to the
prayer to condone the delay and so as to give one opportunity to the
applicants to submit their case on merits rather than non suiting
them on the technical ground of delay, the delay caused in preferring
the Appeal from Order is hereby condoned. The present application is
allowed. Rule is made absolute accordingly. No cost.
3. Registry
is directed to notify Appeal from Order No. 68/2011 for admission
hearing on 12/05/2011.
(M.R.
SHAH, J.)
siji
Top