Gujarat High Court Case Information System
Print
CA/3672/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3672 of 2011
In
CROSS
OBJECTION (STAMP NUMBER) No. 202 of 2010
In
FIRST
APPEAL No. 311 of 2009
=========================================================
BABUBHAI
LALJIBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NITIN M AMIN for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
MR NEERAJ SONI, AGP
for Respondent(s) : 1 &
2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 10/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule.
Mr.Soni, learned AGP waives service of notice of Rule for
respondents No.1 and 2.
The
present application is for condonation of delay of 630 days in
preferring the cross objection in First Appeal No.311 of 2009.
We
have heard Mr.Amin, learned Counsel for the applicants and Mr.Soni,
learned AGP for the respondents No.1 and 2.
Considering
the facts and circumstances, as the First Appeal is already
admitted, and in view the grounds mentioned in the application for
condonation of delay, sufficient cause is made out. Hence, delay
deserves to be condoned and, therefore, condoned.
The
application is disposed of. Rule made absolute accordingly.
(Jayant Patel, J.)
(R. M. Chhaya, J.)
vinod
Top