Gujarat High Court High Court

Mahuva vs Hasmukhbahi on 17 October, 2011

Gujarat High Court
Mahuva vs Hasmukhbahi on 17 October, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9565/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9565 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1038 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 9438 of 2010
 

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


 

MAHUVA
KELAVANI SAHAYAK SAMAJ - Petitioner(s)
 

Versus
 

HASMUKHBAHI
JATASHANKAR BHATT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DG SHUKLA for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
        Date : 17/10/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

Heard
learned counsel for the respective parties.

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
appeal for admission on 20.10.2011.

[V.M.

SAHAI, J.]

[K.S.

JHAVERI, J.]

/phalguni/

   

Top