Gujarat High Court Case Information System
Print
CA/7112/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7112 of 2008
=========================================================
JAMILABEN
WD/O IBRAHIMBHAI VOHRA (BHANEJ) - Applicant
Versus
SULEMANBHAI
IDUBHAI MISTRY - Respondent
=========================================================
Appearance
:
MR
MIG MANSURI for
Applicant : 1,
1.2.1,
1.2.2,1.2.3
SHAUKAT
A SHAIKH for
Respondent :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 26/06/2008
ORAL
ORDER
Rule.
Mr. Shaikh, learned counsel waives service of Rule on behalf of
respondent. By consent, Rule is fixed forthwith.
The
applicant has preferred this application seeking condonation of delay
of 3 years and 38 days occurred in preferring the Civil Application
for bringing heirs on record.
Heard
learned advocates for the parties. Looking to the averments made in
this application, delay of 3 years and 38 days occurred in preferring
the Civil Application for bringing heirs on record is sufficiently
explained.
In
view of this, the delay deserves to be condoned and is accordingly
condoned. Application is allowed. Rule is made absolute.
(S.R.BRAHMBHATT,
J.)
pallav
Top