Gujarat High Court Case Information System
Print
CA/5035/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5035 of 2010
In
APPEAL
FROM ORDER-STAMP NUMBER No. 87 of 2010
=========================================================
HASMUKHLAL
BABULAL CHAUHAN - Petitioner(s)
Versus
DIPIKABEN
MANOJBHAI KOTHAIR POA HOLDER MADHUKARBHAI K KOT & 7 -
Respondent(s)
=========================================================
Appearance
:
MR
JADEJA FOR MR. SP MAJMUDAR
for
the applicant
None for Respondent(s) : 1,
RULE SERVED BY DS
for Respondent(s) : 1.2.1, 1.2.2,1.2.3 - 7.
MR RAVINDRA SHAH for
Respondent(s) : 8,
MRS KANAN R SHAH for Respondent(s) :
8,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 14/10/2010
ORAL
ORDER
The
applicant has filed this Civil Application to condone the delay of 35
days caused in filing the First Appeal. Opponent Nos. 1/1 to 1/3 to 7
are served but none appears. Opponent No. 8 appears through advocate
Mr. Ravindra Shah.
Heard
learned advocate Mr. Jadeja for Mr. S.P. Majmudar for the applicant
and Mr. Shah for respondent No. 8.
Having
regard to the averments made in the application not controverted by
filing the reply and the oral submissions made, the applicant has
made out sufficient ground to condone the delay. Hence the
application is required to be allowed and the delay is required to be
condoned.
In
the result, the delay of 35 days caused in preferring the First
Appeal is condoned. The application is allowed. Rule is made absolute
with no order as to costs.
(BANKIM
N. MEHTA, J)
(pkn)
Top