Gujarat High Court
Navnit vs Modi on 24 June, 2011
Gujarat High Court Case Information System
Print
CA/16761/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16761 of 2010
In
SECOND
APPEAL (STAMP NUMBER) No. 229 of 2010
=========================================================
NAVNIT
MOTORS PRIVATE LIMITED - Petitioner(s)
Versus
MODI
MANILAL KHIMJI & 1 - Respondent(s)
=========================================================
Appearance
:
MRHARSHADKPATEL
for
Petitioner(s) : 1,MR PANKAJ R DESAI for Petitioner(s) : 1,
MR
ZUBIN F BHARDA for Respondent(s) : 1,
NOTICE SERVED for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 24/06/2011
ORAL
ORDER
The
present application has been filed for condonation of delay of 62
days which has occurred in preferring Second Appeal. Having regard to
the submissions made by learned advocates for the parties and
contents of the application, since the sufficient cause has been made
out by the applicant, the delay of 62 days occurred in preferring
Second Appeal is required to be condoned in the interest of justice.
The
Civil Application is allowed. The delay of 62 days occurred in
preferring Second Appeal is condoned. Rule is made absolute. Second
Appeal be listed on board for hearing on 13th July 2011.
[
BELA TRIVEDI, J. ]
vijay
Top