Gujarat High Court
Jamnagar vs Rajesh on 19 January, 2010
Gujarat High Court Case Information System
Print
CA/12864/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12864 of 2009
In
FIRST
APPEAL (STAMP NUMBER) No. 5520 of 2009
=========================================================
JAMNAGAR
MUNICIPAL CORPORATION - Petitioner(s)
Versus
RAJESH
LALJIBHAI KABIRA THROUGH PRABHABEN RAJESHBHAI & 6 - Respondent(s)
=========================================================
Appearance
:
MR
PREMAL R JOSHI for
Petitioner(s) : 1,
MR TR MISHRA for Respondent(s) : 1 - 3,5 -
7.
RULE SERVED for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 19/01/2010
ORAL
ORDER
1. Heard
learned advocate Mr.P.R.Joshi for the applicant and learned advocate
Mr.Mishra for respondent Nos.1, 3 5 and 7.
2. Present
application is filed with a prayer to condone the delay of 27 days
caused in filing the first appeal.
3. Therefore,
considering the submissions made by both learned advocates appearing
for respective parties and averments made in present application,
delay of 27 days is condoned in interest of justice as sufficient
cause has been shown by applicant to the satisfaction of this Court.
Accordingly, Rule is made absolute.
(H.K.RATHOD,J.)
(vipul)
Top