Gujarat High Court High Court

Heirs vs Jamalbhai on 7 December, 2010

Gujarat High Court
Heirs vs Jamalbhai on 7 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12726/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 12726 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3365 of 2010
 

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


 

HEIRS
OF DECEASED EJAJ MOHMEDBHAI JETHWA, SHAIKH MOHMEDBHAI & 1 -
Petitioner(s)
 

Versus
 

JAMALBHAI
RAHEMTULLAH BUKERA & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
ANSHIN H DESAI for Petitioner(s) : 1 - 2. 
RULE SERVED for
Respondent(s) : 1 -
3. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/11/2010 

 

 
 
ORAL
ORDER

Heard.

On the facts and circumstances of the case sufficient cause is shown
to condone the delay. The delay is,therefore condoned and the
application is granted. Rule is made absolute with no order as to
costs.

The main Appeal shall be listed on the Board on 7th
December, 2010.

(K.S.JHAVERI,J.)

pawan

   

Top