Gujarat High Court Case Information System
Print
CA/11641/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11641 of 2008
In
SECOND
APPEAL (STAMP NUMBER) No. 187 of 2008
=====================================================
DIWALIBEN
D/O MATHURBHAI MADHABHAI & 1 - Petitioner(s)
Versus
SHANABHAI
GALABHAI PARMAR & 4 - Respondent(s)
=====================================================
Appearance :
MR
NIRZAR S DESAI for Petitioner(s) : 1 - 2.
None for Respondent(s) :
1 - 5.
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 30/09/2008
ORAL
ORDER
Mr.Nirzar
S.Desai,learned counsel for the applicants submits that the present
application for condonation of delay has been filed wrongly and, in
fact there is no delay in filing the Second Appeal. The Registry was
requested to confirm whether there is delay in filing the Second
Appeal or not. Thereafter, the Registry has made an endorsement on
the application that there is no delay in filing the Second Appeal.
In view of this position. Mr.Nirzar Desai submits that he shall not
press the application. The application is disposed of as not pressed.
The
Registry may register the Second Appeal and notify it for admission.
(Smt.Abhilasha
Kumari,J)
arg
Top