Gujarat High Court High Court

Ahmedabad vs Dipak on 13 July, 2011

Gujarat High Court
Ahmedabad vs Dipak on 13 July, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1489/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1489 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4126 of 2010
 

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


 

AHMEDABAD
MUNICIPAL CORPORATION - Petitioner(s)
 

Versus
 

DIPAK
LALJIBHAI VACHHANI & 1 - Respondent(s)
 

=========================================================
Appearance : 
MRS
KALPANA K RAVAL for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 13/07/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application is for condonation of delay of 167 days in
preferring appeal against the judgement and order passed by the
learned Small Cause Judge.

The
respondents are served but none appears.

Considering
the facts and circumstances and in view of the grounds stated in the
application for condonation of delay, sufficient cause is made out.
Hence, delay deserves to be condoned and therefore, condoned.

Application
allowed to the aforesaid extent. Rule made absolute accordingly.

(JAYANT
PATEL, J.)

(R.M.

CHHAYA, J.)

*bjoy

   

Top