Gujarat High Court Case Information System
Print
CA/2219/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2219 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 4207 of 2007
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION - Petitioner(s)
Versus
KAPILBHAI
MUKUNDRAI BHATT - Respondent(s)
=========================================================
Appearance
:
MS
JIRGA D JHAVERI for
Petitioner(s) : 1,
MR DAKSHESH MEHTA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 29/09/2008
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
Heard
Ms. Jhaveri, learned advocate appearing for the applicant ?
appellant – Ahmedabad Municipal Corporation and Mr. Dakshesh Mehta
for the other side.
The
Corporation has prayed for condonation of delay of 162 days occurred
in filing First Appeal against the judgment and order passed by the
Small Causes Court, Ahmedabad in MVA No.98 of 2006. Having considered
the submissions made before the court, we are inclined to condone the
delay taking liberal view in the matter as there is neither
inordinate nor unexplained delay. In the result, the application is
allowed.
Rule
is made absolute.
The
Registry shall list the First Appeal for admission hearing on 13th
October, 2008.
[C.K.BUCH,
J.]
[K.M.THAKER,
J.]
kdc
Top