Gujarat High Court Case Information System
Print
CA/5965/2005 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION (FOR CONDONATION OF DELAY) No. 5965 of 2005
In
APPEAL
FROM ORDER (STAMP) NO.261 of
2005
=========================================================
HARSHADKUMAR
HARIDAS RAICHURA & 2 - Petitioner(s)
Versus
SMT.
MAYURABEN KRISNAKANT LEGAR HEIR OF K.K.THAKORE & 7 -
Respondent(s)
=========================================================
Appearance
:
MR
BP GUPTA for Petitioner(s) : 1 - 3.
MR BP GUPTA for Respondent(s)
: 1,
None for Respondent(s) : 1.2.1
MS TRUSHA K PATEL for
Respondent(s) : 2,5 - 6.
RULE SERVED BY DS for Respondent(s) : 3 -
4.
MR MK VAKHARIA for Respondent(s) : 7 - 8.
(MRRASIKVMANDANI)
for Respondent(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 17/09/2010
ORAL ORDER
This
application, under Section 5 of the Limitation Act, is filed by the
applicants seeking condonation of delay of 76 days caused in filing
the above Appeal from Order against the order dated 28.02.2005 passed
by the learned Chamber Judge, City Civil Court, Ahmedabad.
Having
regard to the averments made in the application and considering the
submissions made by Mr. Gupta as well as Ms. Patel, learned advocate
and Ms. Amin for Mr. Vakhariya, learned advocate, it emerges that the
applicants have explained the delay and has also made out sufficient
cause for condonation of delay. Hence, the delay of 76 days caused in
filing the above Appeal from order is condoned. The application is
allowed in terms of para 5(B).
Rule
is made absolute to the aforesaid extent.
[K.M.Thaker,
J.]
kdc
Top