IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL APPLICATION No 6797 of 2001
in
LETTERS PATENT APPEALNo 584 of 2001
in
FIRST APPEAL No 788 of 1995
--------------------------------------------------------------
JAGDISHBHAI BHIKHABHAI BHATT
Versus
GORDHANBHAI HEMRAJBHAI PRAJAPATI
--------------------------------------------------------------
Appearance:
1. Civil Application No. 6797 of 2001
MR MA PAREKH for Petitioner No. 1
MR DC DAVE for Respondent No. 1
2. First Appeal No. 788 of 1995
MR DC DAVE for Petitioner No. 1
MR SR BRAHMBHATT for Respondent No. 1
--------------------------------------------------------------
CORAM : CHIEF JUSTICE MR DM DHARMADHIKARI
and
MR.JUSTICE K.R.VYAS
Date of Order: 06/07/2001
ORAL ORDER
(Per : CHIEF JUSTICE MR DM DHARMADHIKARI)
Rule. Mr.Pinakin Raval, learned advocate waives
service.
This Civil Application has been filed seeking
condonation of delay of 73 days in filing Letters Patent
Appeal. The application is supported by affidavit in
which it is stated that there was some communication gap
between the Counsel and the party which has resulted in
delay. On caveat, Mr. Pinakin Raval, learned advocate
appears.
There appears to be sufficient cause for
condonation of delay. Hence, delay of 73 days is
condoned. Rule made absolute.
(D.M.Dharmadhikari,CJ)
(K.R.Vyas,J.)
sonar/-