Gujarat High Court
Jayeshbhai vs Pratapsinh on 6 April, 2011
Gujarat High Court Case Information System
Print
CA/6020/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 60 of 2009In
FIRST
APPEAL (STAMP NUMBER) No. 4559 of
2006
=========================================================
JAYESHBHAI
HEMCHANDRABHAI SHAH - Petitioner(s)
Versus
PRATAPSINH
MOHANSINH CHAUHAN & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MTM HAKIM for
Petitioner(s) : 1,
RULE
SERVED for
Respondent(s) : 1
- 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 08/04/2009
ORAL
ORDER
Heard
learned Advocate Mr. Hakim for applicant. Respondents are served but
have not appeared before this court either in person or through an
advocate. This application is filed by applicant for condonation of
380 days in filing of first appeal. Considering averments made in
this application supported by affidavit and also considering
submissions made by learned advocate for applicant, delay of 380 days
in filing of appeal is condoned in interest of justice since
sufficient cause is shown by applicants to satisfaction of this
court. Rule is accordingly made absolute.
(H.K.
Rathod,J.)
Vyas
Top