Gujarat High Court
Amarsinhji vs Bhati on 7 February, 2011
Gujarat High Court Case Information System
Print
CA/9326/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9326 of 2010
In
CIVIL
APPLICATION (STAMP NUMBER) No. 9788 of 2010
In
CIVIL APPLICATION No. 10846 of 2009
=========================================================
AMARSINHJI
DOLATSINHJI BHATI - Petitioner(s)
Versus
BHATI
SAJJANKUNVARBA NAHARSINH & 6 - Respondent(s)
=========================================================
Appearance
:
MR
MRUGEN K PUROHIT for
Petitioner(s) : 1,
None for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2, 1.2.4, 1.2.5,1.2.7 - 6.
RULE NOT
RECD BACK for Respondent(s) : 1.2.3
RULE UNSERVED for
Respondent(s) : 1.2.6
UNSERVED-EXPIRED (R) for Respondent(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 07/02/2011
ORAL
ORDER
Heard.
On the facts and circumstances of the case, sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.
(K.S.JHAVERI,J.)
pawan
Top