Gujarat High Court Case Information System
Print
CA/1490/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1490 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 2959 of 2009
=========================================================
BHANABHAI
NATTHUBHAI ZINIYA - Petitioner(s)
Versus
RATANSINH
DAHYABHAI RAJPUT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
VILAV K BHATIA for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
MR HARDIK
C RAWAL for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 10/05/2010
ORAL
ORDER
The
application is bereft of even fundamental and primary details
necessary for considering the plea to condone delay caused in filing
the appeal. While appreciating that the applicant may be poor and
due to social and economical difficulties delay may have occurred, it
can not, however, be an excuse for not mentioning even bare minimum
factual details. Considering the difficulty, the learned advocate
appearing for the applicant seeks leave to withdraw present
application at this stage with a liberty to file fresh application
for the same relief and on the same grounds, however, after
mentioning the relevant and necessary details. The request as prayed
for is granted. The application stands disposed of at this stage as
withdrawn. It will be open to the applicant to file fresh
application seeking same relief, after incorporating appropriate,
relevant and necessary details.
(K.M.THAKER,
J.)
(ila)
Top