Gujarat High Court High Court

Mukundbhai vs Manjulaben on 21 October, 2008

Gujarat High Court
Mukundbhai vs Manjulaben on 21 October, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/7094/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7094 of 1998
 

In


 

FIRST
APPEAL No. 4288 of 1998
 

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

 

MUKUNDBHAI
CHHOTALAL SHAH - Petitioner(s)
 

Versus
 

MANJULABEN
DILIPSINH PARMAR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HM PARIKH for
Petitioner(s) : 1,MR.SUBHASH
G BAROT for
Petitioner(s) : 1, 
None
for Respondent(s) : 1, 
RULE
SERVED BY DS for
Respondent(s) : 1.2.1,
1.2.2,
1.2.3,
1.2.4,1.2.5 -
2. 
MR
MEHUL SHARAD SHAH for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 21/10/2008 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. Subhash G. Barot for applicant and learned
Advocate Mr. Mehul Sharad Shah for respondent no.3. This is an
application for condonation of 44 days in filing of first appeal.

Considering
submissions made by both learned advocates and also considering
averments made in this application supported by affidavit, delay of
44 days in filing of an appeal is hereby condoned in interest of
justice since sufficient cause has been shown by applicant to
satisfaction of this court. Rule is made absolute accordingly.

(H.K.

Rathod,J.)

Vyas

   

Top