Gujarat High Court High Court

Merubhai vs Manjitsing on 29 August, 2008

Gujarat High Court
Merubhai vs Manjitsing on 29 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7305/1997	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7305 of 1997
 

In


 

FIRST
APPEAL No. 2139 of 1997
 

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

 

MERUBHAI
KAVABHAI - Petitioner(s)
 

Versus
 

MANJITSING
KHYATSIHGH & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DC SEJPAL for
Petitioner(s) : 1,None for Petitioner(s) : None for Petitioner
No(s).: for Petitioner(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7, 1.2.8,1.2.9  
RULE UNSERVED for Respondent(s) : 1 - 2. 
RULE
SERVED for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 29/08/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr. DC Sejpal addressed a letter to the Registrar of the
High Court of Gujarat dated 25.8.2008 requesting to permit him to
delete respondents no. 1 and 2,and notice is served to the respondent
no. 3, therefore, no question of passing any order of substitute
service. On that basis, the Registry has prepared the submission and
considering the submission of the Registry and note of learned
advocate, respondent no. 1- Manjitsing Byatsing and respondent no. 2
? Harbhansing Hajurasing are permitted to be deleted from the era
of the application only.

Therefore,
today, Civil Application for delay condonation is taken up for
hearing in light of deletion of respondents no. 1 & 2 and for
respondent no. 3 no appearance is filed. Hence, the delay of 9 days
caused in filing the First Appeal, therefore, considering the
averments made in this application followed by affidavit, delay of 9
days is condoned in the interest of justice, as sufficient cause is
shown by the applicant to the satisfaction of this Court.
Accordingly, Rule is made absolute to that extent. Registry is
directed to notify the First Appeal for admission on 2.9.2008.

(H.K.

RATHOD, J.)

mandora/

   

Top