Gujarat High Court Case Information System
Print
CA/150020/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1500 of 2009
In
FIRST APPEAL (STAMP NUMBER) No. 1577 of 2008
To
CIVIL
APPLICATION No. 1506 of 2009
In
FIRST APPEAL (STAMP NUMBER) No. 1583 of 2008
=========================================================
HIRABHAI
SISKABHAI BHIL - Petitioner(s)
Versus
BIHARILAL
DEVILAL MAHER & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MTM HAKIM for
Petitioner(s) : 1,
1.2.1,1.2.2
RULE
NOT RECD BACK for
Respondent(s) : 1
- 2.
MS
LILU K BHAYA for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 18/03/2009
ORAL
ORDER
Heard
learned Advocate Mr.MTM Hakim for applicants, learned Advocate Ms.LK
Bhaya for respondent NO.3. Notice of rule has not been received back
for respondents no.1,2.
This
is an application for condonation of delay of 151 days in filing of
an appeal. Considering averments made in this application supported
by affidavit and also considering submissions of both learned
advocates, delay of 151 days in filing of an appeal is hereby
condoned in interest of justice since sufficient cause is shown by
applicant to satisfaction of this court. However, since this order
is passed in absence of respondents no.1 and 2, it will be open for
respondents no.1 and 2 to file appropriate application if either of
them is having any grievance about this order passed by this Court.
Rule is accordingly made absolute. This application stands disposed
of.
(H.K.
Rathod,J.)
Vyas
Top