Gujarat High Court High Court

Hirabhai vs Biharilal on 18 March, 2009

Gujarat High Court
Hirabhai vs Biharilal on 18 March, 2009
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/150020/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1500 of 2009
 

In
FIRST APPEAL (STAMP NUMBER) No. 1577 of 2008
 

To


 

CIVIL
APPLICATION No. 1506 of 2009
 

In
FIRST APPEAL (STAMP NUMBER) No. 1583 of 2008
 

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

 

HIRABHAI
SISKABHAI BHIL - Petitioner(s)
 

Versus
 

BIHARILAL
DEVILAL MAHER & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MTM HAKIM for
Petitioner(s) : 1,
1.2.1,1.2.2
 
RULE
NOT RECD BACK for
Respondent(s) : 1
- 2. 
MS
LILU K BHAYA for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 18/03/2009 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr.MTM Hakim for applicants, learned Advocate Ms.LK
Bhaya for respondent NO.3. Notice of rule has not been received back
for respondents no.1,2.

This
is an application for condonation of delay of 151 days in filing of
an appeal. Considering averments made in this application supported
by affidavit and also considering submissions of both learned
advocates, delay of 151 days in filing of an appeal is hereby
condoned in interest of justice since sufficient cause is shown by
applicant to satisfaction of this court. However, since this order
is passed in absence of respondents no.1 and 2, it will be open for
respondents no.1 and 2 to file appropriate application if either of
them is having any grievance about this order passed by this Court.
Rule is accordingly made absolute. This application stands disposed
of.

(H.K.

Rathod,J.)

Vyas

   

Top