Gujarat High Court High Court

Dineshbhai vs Shashikant on 29 August, 2011

Gujarat High Court
Dineshbhai vs Shashikant on 29 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8149/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8149 of 2011
 

 
 
=========================================================

 

DINESHBHAI
GORDHANBHAI LUHAR - Petitioner(s)
 

Versus
 

SHASHIKANT
GORDHANBHA PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
RULE SERVED BY
DS for Respondent(s) : 1.2.1, 1.2.2,1.2.3
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/08/2011 

 

 
 
ORAL
ORDER

Though
served none appears for the respondents.

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.

Office
is directed to list Civil application for bringing legal for hearing
on 2nd September, 2011.

(K.S.JHAVERI,J.)

pawan

   

Top