Gujarat High Court High Court

Bhupatbhai vs Rajeshkumar on 18 March, 2009

Gujarat High Court
Bhupatbhai vs Rajeshkumar on 18 March, 2009
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/172520/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1725 of 2009
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2594 of 2008
 

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

 

BHUPATBHAI
GEMABHAI BARIYA - Petitioner(s)
 

Versus
 

RAJESHKUMAR
RAMESHCHANDRA PARIKH & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MTM HAKIM for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) :
1, 
UNSERVED-EXPIRED (R) for Respondent(s) : 2, 
RULE NOT RECD
BACK for Respondent(s) : 3, 
MRS FALGUNI D PATEL for Respondent(s)
: 4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 18/03/2009 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. Hakim for applicant. Respondent no.1 is served.
Respondent NO.2 is unserved as expired. Rule not received back qua
respondent no.3. For respondent No.4, learned Advocate Mrs. Falguni
Patel is appearing.

Considering
averments made in this application supported by affidavit and also
considering submissions made by both learned advocates, delay of 38
days in filing of an appeal is condoned in interest of justice since
sufficient cause is shown by applicant to satisfaction of this
court. Since th is order has been passed by this court in absence of
respondents no.2 and 3, it is open for said respondents to file
appropriate application before this court, if they are having any
grievance against this order. Rule is made absolute accordingly.
This application stands disposed of accordingly.

(H.K.

Rathod,J.)

Vyas

   

Top