Gujarat High Court
Kamlaben vs Kiritkumar on 29 August, 2011
Gujarat High Court Case Information System
Print
CA/8082/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8082 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1858 of 2011
=========================================================
KAMLABEN
SURESHCHANDRA MODI - Petitioner(s)
Versus
KIRITKUMAR
GOKALDAS PANDYA & 7 - Respondent(s)
=========================================================
Appearance
:
MR
MANISH M KAUSHIK for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 - 8.
MR
YF MEHTA for Respondent(s) : 1,
MRS KALPANA K RAVAL for
Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/08/2011
ORAL
ORDER
Heard.
On the facts and circumstances of the case, sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.
Office
is directed to list main appeal for hearing on 9th
September, 2011.
(K.S.JHAVERI,J.)
pawan
Top