Gujarat High Court High Court

Jayantibhai vs Mahendrakumar on 17 October, 2008

Gujarat High Court
Jayantibhai vs Mahendrakumar on 17 October, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3073/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3073 of 2007
 

In


 

CIVIL
REVISION APPLICATION (STAMP NO.) No. 198 of 2006
 

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


 

JAYANTIBHAI
SONJI DABGAR - Petitioner(s)
 

Versus
 

MAHENDRAKUMAR
MAGANLAL RANA. - Respondent(s)
 

=========================================================
Appearance : 
MR
MAHENDRA K PATEL for Petitioner(s) : 1, 
None
for Respondent(s) : 1, 
HL PATEL ADVOCATES for Respondent(s) :
1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 17/10/2008 

 

ORAL
ORDER

Present
application is filed by the applicant ? original petitioner ?
defendant under Section 5 of the Limitation Act to condone delay of
17 days in preferring Civil Revision Application. Considering the
averments in the application and so as to give one opportunity to the
applicant to submit the case on merits, delay of 17 days in
preferring Civil Revision Application is hereby condoned. Rule is
made absolute accordingly. Registry is directed to notify Civil
Revision Application for admission hearing on 21st
October, 2008.

[M.R.Shah,J.]

satish

   

Top