Gujarat High Court High Court

Jitendra vs Rashmiben on 19 September, 2008

Gujarat High Court
Jitendra vs Rashmiben on 19 September, 2008
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9129/2008	 2/ 2	ORDER 
 
 

	

 

		IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9129 of 2008
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 38 of 2008
 

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

JITENDRA
AMBALAL BHAVSAR - Petitioner(s)
 

Versus
 

RASHMIBEN
JITENDRAKUMAR BHAVSAR D/O VASUDEV PUNAMCHAND - Respondent(s)
 

=====================================================
 
Appearance : 
MR
KL DAVE for Petitioner(s) : 1, 
MR HARSHADRAY A DAVE for
Respondent(s) :
1, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 19/09/2008 

 

 
 
ORAL
ORDER

This
application has been filed by the applicant-original appellant with
the prayer to condone the delay of 5 days occasioned in filing the
Second Appeal.

The
application is opposed by Mr.Harshadray A.Dave, learned counsel for
the respondent.

However,
a perusal of the averments made in paragraph Nos.1 to 4 of the
application reveal that the negligible delay of 5 days has been
occasioned due to the family circumstances and ill health of the
applicant. The circumstances causing the delay have been sufficiently
explained in the application and this Court does not find that the
applicant has been negligent in pursuing the legal remedy. Since
sufficient cause has been shown, the prayer made in the application
deserves to be allowed.

The
application is, therefore, allowed. The delay of 5 days occasioned in
preferring the Second Appeal is condoned. Rule is made absolute.
There shall be no orders as to costs.

(Smt.Abhilasha
Kumari,J)

arg

   

Top