Gujarat High Court High Court

Harvard vs Rupaliben on 30 March, 2010

Gujarat High Court
Harvard vs Rupaliben on 30 March, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/683/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 683 of 2010
 

In


 

CIVIL
REVISION APPLICATION (STAMP NO.) No. 2 of 2010
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE M.R. SHAH
 
 
=========================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

HARVARD
INDIA SOCIETY - Petitioner(s)
 

Versus
 

RUPALIBEN
RASHMIKANTBHAI PATEL & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MITUL K SHELAT for
Petitioner(s) : 1, 
MR YF MEHTA for Respondent(s) : 1, 
RULE
UNSERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 30/03/2010 

 

 
 
ORAL
JUDGMENT

Present
application under Section 5 of the Limitation Act has been preferred
by original applicant, respondent No.1 to condone the delay of 34
days in preferring the revision application challenging the judgment
and order dated 28th August, 2009 passed by the learned
City Civil Court, Ahmedabad passed below Exh.31 in CMA No.1221 of
2008.

Having
heard Shri Unmesh Shukla, learned advocate appearing on behalf of
the applicant and Shri Y.F.Mehta, learned advocate appearing on
behalf of the contesting respondents and considering the averments
in the application explaining the delay caused in preferring the
revision application and so as to give one opportunity to the
applicant to submit the case on merits rather than non-suiting on
the technical ground, delay caused in preferring the revision
application is hereby condoned. Rule is made absolute accordingly.
No costs.

(M.R.Shah,
J.)

(ashish)

   

Top