Gujarat High Court
Kamleshbhai vs Purvesh on 4 April, 2011
Gujarat High Court Case Information System
Print
CA/975/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 975 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 4178 of 2006
=========================================================
KAMLESHBHAI
KANUBHAI PATEL & 4 - Petitioner(s)
Versus
PURVESH
HARISHBHAI PATEL MINOR & 3 - Respondent(s)
=========================================================
Appearance :
MR
HM PARIKH for
Petitioner(s) : 1 - 5.
RULE SERVED for Respondent(s) : 1 - 4.
MS
LILU K BHAYA for Respondent(s) : 2,
MR PALAK H THAKKAR for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 04/04/2011
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 First Appeal for admission on 20.04.2011.
[K.S.
JHAVERI, J.]
/phalguni/
Top