Gujarat High Court
Mohmmad vs Bhagwanram on 21 March, 2011
Gujarat High Court Case Information System
Print
CA/5678/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5678 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 2348 of 2009
=========================================================
MOHMMAD
ASLAM ABDUL REHMAN MANIYAR & 1 - Petitioner(s)
Versus
BHAGWANRAM
PUNAMCHAND SHARMA & 2 - Respondent(s)
=========================================================
Appearance :
MR
AK SHARMA for MR AMIT N PATEL for
Petitioner(s) : 1 - 2.
UNSERVED-REFUSED (N) for Respondent(s) :
1,
SERVED BY RPAD - (N) for Respondent(s) : 2,
MR HASMUKH
THAKKER for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 21/03/2011
ORAL
ORDER
The endorsement on the Board indicates that respondent no. 1 has
refused the service and no reply is filed on behalf of 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.
Office
is directed to list First Appeal for hearing on 05.04.2011.
[K.S.
JHAVERI, J.]
/phalguni/
Top