Gujarat High Court
Manguben vs Chhaganbhai on 15 November, 2011
Gujarat High Court Case Information System
Print
CA/7944/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7944 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 953 of 2011
To
LETTERS
PATENT APPEAL No. 1755 of 2011
=========================================================
MANGUBEN
RAJABHAI BAMBHANIA - Petitioner(s)
Versus
CHHAGANBHAI
RAJABHAI BAMBHANIA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
NIRAV R MISHRA for
Petitioner(s) : 1,
MR NIRZAR S DESAI for Respondent(s) : 1 - 4,
4.2.2, 4.2.3,4.2.4
None for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 15/11/2011
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA)
After
hearing the learned advocate for the applicant and after going
through the explanation given in the application for condonation of
delay, we are convinced that sufficient cause has been made out for
not preferring the appeal within period of limitation. We, thus,
condone delay in filing the application. Application is allowed
accordingly. No order as to costs.
(Bhaskar
Bhattacharya, Acting C.J.)
(J.B.
Pardiwala, J.)
Aakar
Top