Gujarat High Court
Mukeshbhai vs Romaben on 30 August, 2011
Gujarat High Court Case Information System
Print
CA/5075/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5075 of 2011
=========================================================
MUKESHBHAI
RAMESHBHAI JAMATANI - Petitioner(s)
Versus
ROMABEN
KISHORBHAI VADWANI - Respondent(s)
=========================================================
Appearance
:
MR
HB DESAI for
Petitioner(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) : 1,
MR
DILIP P JOSHI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/08/2011
ORAL
ORDER
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 accordingly.
Misc.
Civil Application to be listed on 02.09.2011.
Name
of Mr. Dilip Joshi to be shown for the respondent.
(K.S.JHAVERI,
J.)
niru*
Top