Gujarat High Court Case Information System
Print
CA/6076/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6076 of 2006
In
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 881 of 2005
In
LETTERS
PATENT APPEAL No. 1528 of
1997
=========================================================
JAGDISH
BHAICHANDBHAI SHETH & 1 - Applicant(s)
Versus
SHREE
BHARAT CO OP BANK LTD. & 3 - Opponent(s)
=========================================================
Appearance
:
MR
MS MANSURI
for
Applicants.
RULE SERVED for
Opponents
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH 10th May 2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Though
served, the Opponents have not entered appearance.
This
Application under Section 5 of the Limitation Act is made by the
applicants-respondents for condonation of delay of six days occurred
in filing the above Misc. Civil Application for review/ recall of the
judgment and order dated 10th January 2005 passed in above
Letters Patent Appeal No. 1529 of 1997 [Coram
: Ms.R.M Doshit & S.R Brahmbhatt, JJ.].
On
the facts and in the circumstances of the case, the delay is
condoned. Rule is made absolute to that extent.
[M.
D Shah, J.] [Ms. R.M Doshit, J.]
Prakash*
Top