Gujarat High Court
Dhavalkumar vs Driver on 21 December, 2010
Gujarat High Court Case Information System
Print
CA/11638/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11638 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1058 of 2010
=========================================================
DHAVALKUMAR
RAMESHBHAI DAVE - Petitioner(s)
Versus
DRIVER
& OWNER OF MOTOR CYCLE NO GJ-2Q-9262, ASWAL CHANDAN & 3 -
Respondent(s)
=========================================================
Appearance
:
MR
KG SHETH for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/12/2010
ORAL
ORDER
Though
served, none appears on behalf of the opponents.
Heard.
In view of the averments made in the application, the same is hereby
allowed in terms of paragraph 5(B). The delay of 55 days caused in
preferring the First Appeal is hereby condoned. Rule is made
absolute accordingly.
The
main appeal be listed for admission hearing on 28th
December 2010.
(K.S.
Jhaveri, J)
Aakar
Top