Gujarat High Court High Court

Ajaybhai vs Shantaben on 8 August, 2011

Gujarat High Court
Ajaybhai vs Shantaben on 8 August, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1752/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1752 of 2011
 

In


 

APPEAL
FROM ORDER-STAMP NUMBER No. 23 of 2011
 

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


 

AJAYBHAI
BHAGWANDAS KIKLA - Petitioner(s)
 

Versus
 

SHANTABEN
WD/O GOPALDAS KHUSHALDAS KIKLA & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
NIRAV C THAKKAR for Applicant(s) : 1, 1.2.1, 1.2.2,1.2.3  
RULE
SERVED for Respondent(s) : 1 - 2. 
MR MG NAGARKAR for Respondent(s)
: 2, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 08/08/2011 

 

 
ORAL
ORDER

The
present Civil Application has been filed for condonation of delay of
29 days caused in filing the Appeal from Order (Stamp) No.23 of
2011.

Heard
learned Advocate Mr. Nirav C. Thakkar for the Applicants.

In
view of the grounds mentioned in the application, sufficient cause
is made out. Further, it is also well accepted that the approach of
the Court in considering such delay has to be pragmatic as laid down
in catena of judicial pronouncements. Therefore, considering the
grounds mentioned, the present Civil Application deserves to be
allowed and accordingly stands allowed. Delay of 29 days caused in
filing the Appeal from Order (Stamp) No.23 of 2011 is condoned.
Rule is made absolute.

The
main matter is ordered to be placed on board on 30.8.2011.

(Rajesh
H. Shukla,j)

Jayanti*

   

Top