Gujarat High Court
Jagdishbhai vs Mohemmed on 14 September, 2010
Gujarat High Court Case Information System
Print
CA/7361/2010 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION-FOR CONDONATION OF DELAY No. 7361 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 5547 of 2009
For
Approval and Signature:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
=========================================================
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 ?
=========================================================
JAGDISHBHAI
SOMABHAI BAROT Applicant
Versus
MOHEMMED
HANIF KHURSID AHMED MAKRANI & 2 - Respondents
=========================================================
Appearance :
MR
MTM HAKIM for
Applicant : 1,
None for Respondents : 1 - 2.
MR SUNIL B PARIKH
for Respondents :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 14/09/2010
ORAL
JUDGMENT
The
applicant has preferred this application under Section 5 of the
Limitation Act seeking condonation of delay of 45 days occurred in
preferring the First Appeal.
Heard
learned advocates for the parties. Looking to the averments made in
this application, delay of 45 days occurred in preferring the First
Appeal is sufficiently explained. The averments made in this
application have remained uncontroverted.
In
view of this, the delay deserves to be condoned and is accordingly
condoned. Application is allowed. Rule is made absolute. Office is
directed to place the First Appeal for admission hearing in due
course.
(S.R.BRAHMBHATT,
J.)
pallav
Top