Gujarat High Court
Dave vs Ganibhai on 14 December, 2010
Gujarat High Court Case Information System
Print
CA/9791/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9791 of 2010
=========================================================
DAVE
KANTILAL MADHAVJIBHAI - Petitioner(s)
Versus
GANIBHAI
GAFURBHAI VORA & 2 - Respondent(s)
=========================================================
Appearance
:
MR.HIREN
M MODI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
MRS
FALGUNI D PATEL for Respondent(s) : 2,
Mr. Niraj Soni, A.G.P.for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/12/2010
ORAL
ORDER
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. Rule is made absolute with no order as to
costs.
The
main matter to come up on Admission Board on 22nd December
2010.
(K.S.JHAVER,J.)
pawan
Top