Gujarat High Court Case Information System
Print
CA/10630/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10630 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 6205 of 2009
=========================================================
DUDHIBEN
DHANJIBHAI PARMAR, MOTHER OF DHANJIBHAI PARMAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 7 - Respondent(s)
=========================================================
Appearance
:
MR.MRUDUL
M BAROT for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 3, 5,7 -
8.
DELETED for Respondent(s) : 4,
UNSERVED-EXPIRED (R) for
Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 18/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Leave
to correct the prayer as First Appeal instead of Criminal Revision
Application.
Mr.Barot,
learned counsel, states that respondent No.6 has expired and he
tendered death certificate. He further states that there is no legal
heir of respondent No.6 since he was unmarried and the applicant –
appellant is the mother of respondent No.6 and he seeks permission to
delete respondent No.6. Permission is granted.
Present
application is for condonation of delay of 31 days in preferring
appeal against the judgment and decree of the trial Court which is
impugned in the First Appeal.
The
main contesting respondent Nos.1 to 3, 5, 7 and 8 are served.
Considering
the facts and circumstances and the grounds stated in the application
for condonation of delay, sufficient cause is made out. Hence, the
delay deserves to be condoned. Therefore condoned. The application
is allowed to the aforesaid extent. Rule is made absolute.
(JAYANT
PATEL,J)
(R.M.CHHAYA,J)
pathan
Top