Gujarat High Court High Court

Ahmedabad vs Hochand on 15 October, 2008

Gujarat High Court
Ahmedabad vs Hochand on 15 October, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/480720/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4807 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3683 of 2007
 

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

 

AHMEDABAD
MUNICIPAL CORPORATION - Petitioner(s)
 

Versus
 

HOCHAND
PARMANAND MOTI RAMANI - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
JIRGA D JHAVERI for
Petitioner(s) : 1, 
MR
YH MOTIRAMANI for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 15/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

This
Civil Application has been filed by the present
applicant-original respondent for condoning the delay of 62 days
caused in preferring First Appeal.

We
have heard learned counsel for the applicant, Ms.J.D.Jhaveri and
learned counsel for the opponent, Mr.Yogesh Motiramani.

Rule.

Mr.Yogesh Motiramani, learned counsel for the opponent waives
service of rule.

We
have also taken into consideration the affidavit filed by the
applicant along with the additional affidavit as well as reply
affidavit filed by the opponent. We have also gone through the
reasons mentioned in the Civil Application on oath regarding
condonation of delay. Reasons as to why appeal could not be filed
in time are stated in para 2 of the application.

In
view of the fact that sufficient satisfactory reasons have been
stated in this application for not filing the appeal in time and
also in view of the principles governing the discretionary exercise
of power under Sec.5 of the Limitation Act, 1963, delay of 62 days
caused in filing appeal is to be condoned and civil application is
required to be allowed.

For
the aforesaid reasons, application is allowed. Delay of 62
days caused in filing First Appeal is condoned. Rule is made
absolute.

(R.P.DHOLAKIA,J)

(Z.K.SAIYED,J.)

radhan/

   

Top