Gujarat High Court Case Information System
Print
CA/3763/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3763 of 2010
In
APPEAL
FROM ORDER-STAMP NUMBER No. 109 of 2010
=================================================
DHARMISTABEN
D/O RAMANLAL MANILAL THAKAR - Petitioner(s)
Versus
RAJSHREE
RUPESHBHAI JAISWAL - Respondent(s)
=================================================
Appearance
:
MR
SHITAL R PATEL for Petitioner(s) : 1,
DS AFF.NOT FILED (R) for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 12/05/2010
ORAL
ORDER
The
present Civil Application is filed seeking condonation of delay of
122 days. Rule was issued on 28.04.2010 returnable on 06.05.2010.
The applicant was permitted to effect direct service. The learned
advocate for the applicant states that when process of this Court was
tendered to the party concerned, the party concerned refused to
accept the same. The learned advocate submitted that refusal is good
service. The learned advocate to place on record affidavit of
refusal of direct service.
2. That
being so, the application is allowed. Delay is condoned. Rule is
made absolute.
(RAVI
R. TRIPATHI, J.)
karim
Top