Gujarat High Court High Court

Abdul vs Unknown on 10 October, 2008

Gujarat High Court
Abdul vs Unknown on 10 October, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/993020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9930 of 2008
 

In


 

APPEAL
FROM ORDER (STAMP NUMBER) No. 283 of 2008
 

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

ABDUL
KUDDUS ATTAULA & 1 - Applicant(s)
 

Versus
 

AHMEDABAD
MUNICIPAL COPORATION & 1 - Opponent(s)
 

==========================================
Appearance : 
MR
MEHUL S SHAH for Applicant(s) : 1   2.         
                                                    MR SURESH M SHAH
for Applicant(s) : 1 - 2. 
MR MITUL K SHELAT for Opponent(s) :
1, 
MR KB PANERI for Opponent(s) :
2, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 10/10/2008 

 

 
ORAL
ORDER

1. The
present application is filed by the applicants under Section 5 of the
Limitation Act to condone the delay of 81 days caused in preferring
the Appeal from Order challenging the order passed by the learned
Auxiliary Chamber Judge, Court No. 15, City Civil Court, Ahmedabad
below Exh. 6/7 (Notice of Motion) in Civil Suit No. 2337/2005.

2. Considering
the averments made in the application and so as to give an
opportunity to the applicants to submit the case on merits, delay
caused in preferring the Appeal from Order is hereby condoned. The
application stands disposed of as allowed. Rule is made absolute
accordingly.

(M.R.

SHAH, J.)

siji

   

Top