Gujarat High Court High Court

Keshabhai vs Samjuben on 18 April, 2011

Gujarat High Court
Keshabhai vs Samjuben on 18 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2465/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2465 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 407 of 2011
 

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

 

KESHABHAI
OKHABHAI JAGANI (RAVAL) & 2 - Petitioner(s)
 

Versus
 

SAMJUBEN
NATWARSING SOLANKI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HIMANSU M PADHYA for
Petitioner(s) : 1 - 3. 
RULE SERVED for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 18/04/2011 

 

 
 
ORAL
ORDER

Though
served none appears for the respondents.

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.

The
main appeal to come up for admission on 4th
May 2011.

(K.S.JHAVERI,J.)

pawan

   

Top