Gujarat High Court High Court

Jayantilal vs Kaushik on 14 October, 2010

Gujarat High Court
Jayantilal vs Kaushik on 14 October, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9840/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9840 of 2010
 

In


 

APPEAL
FROM ORDER-STAMP NUMBER No. 261 of 2010
 

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

 

JAYANTILAL
KALIDAS RANPURA & 2 - Petitioner(s)
 

Versus
 

KAUSHIK
RAMNIKBHAI KUNDARIA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARDIK S SONI for
Petitioner(s) : 1 - 3. 
MR JAYESH A KOTECHA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 14/10/2010 

 

 
ORAL
ORDER

The
applicants have filed this application to condone delay of 21 days
caused in filing Appeal from Order.

I
have heard learned advocate Mr. Soni for the applicants. Learned
advocate Mr. Jayesh Kotecha is absent.

Having
regard to the oral submissions made by learned advocate for the
applicants and the averments made in the application not controverted
by filing reply, the applicants have made out sufficient ground to
condone the delay. Hence this application is required to be allowed
and the delay in filing the appeal is required to be condoned.

In
the result, delay of 21 days caused in filing Appeal from Order is
condoned. The application is allowed. Rule is made absolute with no
order as to costs.

(BANKIM
N. MEHTA, J)

(pkn)

   

Top