Gujarat High Court High Court

Bhuraji vs Unknown on 12 September, 2011

Gujarat High Court
Bhuraji vs Unknown on 12 September, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1593/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION  No. 1593 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 183 of 2011
 

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


 

BHURAJI
GEMAJI BAMNIYA - Applicant(s)
 

Versus
 

NANABHAI
LADUBHAI KOTVALA & 2 - Opponent(s)
 

=========================================
 
Appearance : 
MR
R.K.MANSURI for
Applicant(s) : 1, 
RULE SERVED for Opponent(s) : 1 - 3. 
MR SUNIL
B PARIKH for Opponent(s) :
3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 02/05/2011 

 

ORAL
ORDER

1. The
present application under Section 5 of the Limitation Act has been
preferred by the applicant-original appellant-claimant to condone the
delay of 94 days in preferring the First Appeal.

2. Having
heard the learned advocates appearing on behalf of the respective
parties and considering the averments made in the application and
so as to give one additional opportunity to the applicant to submit
the case on merits rather than non-suiting him on the technical
ground of delay, the delay caused in preferring the First Appeal is
hereby condoned. The present application is allowed. Rule is made
absolute accordingly. No cost.

(M.R.

SHAH, J.)

siji

   

Top