Gujarat High Court High Court

Boghabhi vs Jentibhai on 11 October, 2010

Gujarat High Court
Boghabhi vs Jentibhai on 11 October, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11492/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11492 of 2010
 

In


 

CIVIL
REVISION APPLICATION (STAMP NO.) No. 126 of 2010
 

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

 

BOGHABHI
NARANBHAI BAMBHANIYA & 1 - Petitioner(s)
 

Versus
 

JENTIBHAI
GANDABHAI VADALIYA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Petitioner(s) : 1 - 2.MS BELA A PRAJAPATI for Petitioner(s) : 1 -
2. 
DS AFF.NOT FILED (R) for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 11/10/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Ms. Prajapati for Mr. Mangukia for the applicant.

She
has submitted that direct service affidavit has already been filed in
the Registry on 7.10.2010.

The
Board indicates that despite service of Rule, none has appeared and
contested the application to condone the delay.

I
have heard learned advocate Ms. Prajapati for the applicants.

Having
regard to the averments made in the application not controverted by
reply and the oral submissions, the applicants have made out
sufficient ground to condone the delay.

In
the result, the application is allowed. Delay of 104 days caused in
filing Civil Revision Application (Stamp) No.126 of 2010, is hereby
condoned. Rule is made absolute with no order as to costs.

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top