Gujarat High Court High Court

District vs M/S on 9 September, 2008

Gujarat High Court
District vs M/S on 9 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10080/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10080 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3064 of 2007
 

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

 

DISTRICT
PANCHAYAT THRO' & 1 - Petitioner(s)
 

Versus
 

M/S
RAJMANI BUILDERS - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
RV ACHARYA for
Petitioner(s) : 1 - 2. 
RULE SERVED BY DS for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/09/2008 

 

 
 
ORAL
ORDER

On
the facts and circumstances of the case, since sufficient cause is
shown, delay of 44 days caused in filing First Appeal is condoned and
the application is granted. Rule is made absolute with no order as
to costs.

First
Appeal to come up for admission on 22nd
September,2008.

(K.S.Jhaveri,J)

*Himanshu

   

Top