Gujarat High Court Case Information System
Print
CA/8049/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8049 of 2008
In
APPEAL
FROM ORDER No. 108 of 2008
=========================================================
RANJANBEN
MANSUKHLAL MEHTA & 1 - Petitioner(s)
Versus
DINESHKUMAR
PREMCHAND MEHTA & 5 - Respondent(s)
=========================================================
Appearance :
MR
BY MANKAD for Petitioner(s) : 1 - 2.
MR MEHUL
S SHAH for Respondent(s) : 1,
MR SURESH M SHAH for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 2,
MR RM CHHAYA for
Respondent(s) : 3 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/08/2008
ORAL
ORDER
Present
application has been filed by the applicants ? original defendant
Nos.6 and 7 to condone delay of four days in preferring the Appeal
from Order challenging the order passed by the learned trial Court
passed below Exh.5 in Special Civil Suit No.3 of 2007. Considering
the averments in the application in support of the prayer to condone
the delay and considering the fact that there is delay of only four
days and so as to give one opportunity to the applicants to submit
the case on merits, delay caused in preferring the Appeal from Order
is hereby condoned. Rule is made absolute accordingly.
[M.R.Shah,J.]
satish
Top