Gujarat High Court Case Information System
Print
CA/11276/2009 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DELAY No. 11276 of 2009
In
CIVIL
REVISION APPLICATION (STAMP NO.) No. 154 of 2009
For
Approval and Signature:
HONOURABLE
MR.JUSTICE M.R. SHAH
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
M/S
KANUBHAI HIRALAL SHAH - Petitioner(s)
Versus
KIRITBHAI
JASHBHAI PATEL - Respondent(s)
=========================================================
Appearance
:
MR
HM PARIKH for
Petitioner(s) : 1,MR RASESH H PARIKH for Petitioner(s) : 1,
MR
SACHIN D VASAVADA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 04/05/2010
ORAL
JUDGMENT
RULE.
Mr.Sachin Vasavada, learned advocate waives the service of notice of
rule on behalf of the respondent.
With
the consent of the learned advocates appearing on behalf of the
respective parties, present application is taken up for final
hearing today.
Present
application under sec.5 of the Limitation Act has been preferred by
the applicant – original petitioner
to condone the delay of 43 days caused in preferring the
Civil Revision Application challenging the judgement and order
dtd.12/2/2009 passed by the learned 2nd Additional
District Judge, Kheda at Nadiad in Civil Revision Application No. 6
of 2004.
Having
heard the learned advocates appearing on behalf of the respective
parties and considering the fact that arising out of the very
judgement and order even the respondent has preferred Civil Revision
Application No.136 of 2009, which is pending before this Hon’ble
Court, present application is allowed and the delay caused in
preferring the Civil Revision Application is hereby condoned. Rule
is made absolute to the aforesaid extent. In
the facts and circumstances of the case, there shall be no order as
to costs.
[M.R.
SHAH, J.]
rafik
Top