Gujarat High Court Case Information System
Print
CA/9840/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9840 of 2010
In
APPEAL
FROM ORDER-STAMP NUMBER No. 261 of 2010
=========================================================
JAYANTILAL
KALIDAS RANPURA & 2 - Petitioner(s)
Versus
KAUSHIK
RAMNIKBHAI KUNDARIA - Respondent(s)
=========================================================
Appearance
:
MR
HARDIK S SONI for
Petitioner(s) : 1 - 3.
MR JAYESH A KOTECHA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 14/10/2010
ORAL
ORDER
The
applicants have filed this application to condone delay of 21 days
caused in filing Appeal from Order.
I
have heard learned advocate Mr. Soni for the applicants. Learned
advocate Mr. Jayesh Kotecha is absent.
Having
regard to the oral submissions made by learned advocate for the
applicants and the averments made in the application not controverted
by filing reply, the applicants have made out sufficient ground to
condone the delay. Hence this application is required to be allowed
and the delay in filing the appeal is required to be condoned.
In
the result, delay of 21 days caused in filing Appeal from Order is
condoned. The application is allowed. Rule is made absolute with no
order as to costs.
(BANKIM
N. MEHTA, J)
(pkn)
Top