Gujarat High Court High Court

Faridaben vs Hajrabibi on 6 May, 2011

Gujarat High Court
Faridaben vs Hajrabibi on 6 May, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/5245/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5245 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4092 of 2007
 

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

 

FARIDABEN
MALANGBHAI MANSURI & 1 - Petitioner(s)
 

Versus
 

HAJRABIBI
GULAMMOHMAD SHEIKH & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARESH J TRIVEDI for
Petitioner(s) : 1
- 2. 
RULE
SERVED for
Respondent(s) : 1
- 2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 28/11/2008 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.H.J.Trivedi for the applicants. Though Rule is
served, but no appearance is filed by respondents. Therefore, present
application is taken up for hearing today.

2. Present
application has been filed with a prayer to condone the delay of 5
days caused in preferring the First Appeal.

3. I
have considered the averments made in this application on affidavit.
Sufficient cause has been shown by the applicant for condonation of
delay of 5 days in preferring the first appeal. Therefore, delay of 5
days caused in preferring first appeal has been condoned.
Accordingly, Rule is made absolute.

4. The
Registry is directed to register First Appeal (St.) Nos.4092 of 2007
and circulate for admission on 3.12.2008.

(H.K.RATHOD,J.)
(vipul)

   

Top