Gujarat High Court
Dilsadbhai vs Samsherkhan on 24 February, 2011
Gujarat High Court Case Information System
Print
CA/694/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 694 of 2011
In
APPEAL
FROM ORDER-STAMP NUMBER No. 407 of 2010
=========================================================
DILSADBHAI
SHAMSHADBHAI SAIYED - Petitioner(s)
Versus
SAMSHERKHAN
UMARKHAN PATHAN - Respondent(s)
=========================================================
Appearance
:
MS
MAMTA R VYAS for
Petitioner(s) : 1,MR MA SAIYAD for Petitioner(s) : 1,
MR
IRSHADAHMAD B MEV for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/02/2011
ORAL
ORDER
Heard.
Considering the facts and circumstances of the case sufficient cause
has been shown to condone the delay in question. Hence, delay of 30
(thirty) days is condoned. Rule is made absolute. The Civil
Application stand disposed of accordingly.
Main
matter to come up for admission hearing on 28/2/2011.
(K.S.JHAVERI,
J.)
(ila)
Top