Gujarat High Court
Babaji vs Jay on 5 August, 2008
Bench: Ks Jhaveri
CA/525220/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 5252 of 2008 In FIRST APPEAL (STAMP NUMBER) No. 2050 of 2007 ========================================================= BABAJI LAKSHAMANJI SOLANKI - Petitioner(s) Versus JAY AMBE QUERRY THRO' H.B. PATEL & 2 - Respondent(s) ========================================================= Appearance : MR AD DESAI for Petitioner(s) : 1, Mr. Dhaval Barot for respondent. ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 05/08/2008 ORAL ORDER
Heard.
On the facts and circumstances of the case, since sufficient cause is
shown, the delay is condoned and the application is granted. Rule is
made absolute with no order as to costs.
The
First Appeal shall be listed for hearing on 12th August
2008.
[K.S.
JHAVERI, J.]
ar