Gujarat High Court High Court

Civil Application No. 12895 Of 2 vs Rule Served For on 2 August, 2010

Gujarat High Court
Civil Application No. 12895 Of 2 vs Rule Served For on 2 August, 2010
Author: Kshitij R.Vyas,&Nbsp;Honourable D.H.Waghela,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CIVIL APPLICATION No 12895 of 2001


             in


     FIRST APPEAL (STAMP NUMBER)No 2133       of 2001



     --------------------------------------------------------------
     NEELAM PANKAJKUMAR BHATIYA
Versus
     GURUSHARAN NARSINHBHAI        BRAHMBHATT
     --------------------------------------------------------------
     Appearance:
     1. Civil Application No. 12895 of 2001
          MR TARESH J BHATTJI for appellants No. 1-3
          RULE SERVED for Respondent No. 1-2
          SERVED BY RPAD - (N) for Respondent No. 1,3
          MR PV NANAVATI for Respondent No. 3
          MR VIBHUTI NANAVATI for Respondent No. 3


     --------------------------------------------------------------


                  CORAM : MR.JUSTICE KSHITIJ R.VYAS
                                     and
                          MR.JUSTICE D.H.WAGHELA


                  Date of Order: 22/11/2002


ORAL ORDER

(Per : MR.JUSTICE KSHITIJ R.VYAS)

Having perused the averments made in this
application and after having heard learned Counsel for
the parties, we are of the opinion that the delay of 11
months in filing the appeal is sufficiently explained.
Hence this application is allowed and the delay is
condoned. Rule is made absolute with no order as to
costs.

(Kshitij R. Vyas, J.)

(D.H. Waghela, J.)
Sreeram.