Gujarat High Court
Chanchalben vs Hansaben on 23 June, 2011
Gujarat High Court Case Information System
Print
CA/6230/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6230 of 2011
IN
CIVIL
APPLICATION(STAMP ) NO. 5406 OF 2011
IN
SECOND
APPEAL NO. 150 OF
1999
=========================================================
CHANCHALBEN
WD/O BABABHAI - Petitioner(s)
Versus
HANSABEN
WD/O AJITBHAI CHHOTALAL JAYSWAL & 1 - Respondent(s)
=========================================================
Appearance
:
MS
TRUSHA K PATEL for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
None
for Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/06/2011
ORAL
ORDER
Leave
to correct. 169 day in all blank pages in the application.
Heard.
On the facts and circumstances of the case, sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
application is granted.
(K.S.JHAVERI,J.)
pawan
Top