Gujarat High Court High Court

Dave vs Ganibhai on 14 December, 2010

Gujarat High Court
Dave vs Ganibhai on 14 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9791/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9791 of 2010
 

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

 

DAVE
KANTILAL MADHAVJIBHAI - Petitioner(s)
 

Versus
 

GANIBHAI
GAFURBHAI VORA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.HIREN
M MODI for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
MRS
FALGUNI D PATEL for Respondent(s) : 2, 
Mr. Niraj Soni, A.G.P.for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/12/2010 

 

 
 
ORAL
ORDER

Heard.

On the facts and circumstances of the case, sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.

The
main matter to come up on Admission Board on 22nd December
2010.

(K.S.JHAVER,J.)

pawan

   

Top