Gujarat High Court
Divisional vs Manjuben on 2 August, 2011
Gujarat High Court Case Information System
Print
CA/13796/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 13796 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1980 of 2010
=========================================================
DIVISIONAL
CONTROLLER - Petitioner(s)
Versus
MANJUBEN
MERABHAI BHARVAD WD/O MERABHAI H BHAVRVAD & 3 - Respondent(s)
=========================================================
Appearance :
MR
HS MUNSHAW for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 - 2,
4,
None for Respondent(s) : 3,
MR VIBHUTI NANAVATI for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/12/2010
ORAL
ORDER
Though
served, none appears for respondents No.1,2 and 3. Learned Counsel
Mr. Vibhuti Nanavati appears for respondent No.4.
Heard.
In view of the averments made in the application for condonation of
delay, the same is hereby allowed. The delay of 85 days in filing
the respective captioned appeal is hereby condoned. The application
stands disposed of accordingly.
First
Appeal to come up for admission on 30th December, 2010.
Sd/-
(K.S.
Jhaveri, J.)
Caroline
Top