Gujarat High Court
Mukundbhai vs Manjulaben on 21 October, 2008
Gujarat High Court Case Information System
Print
CA/7094/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7094 of 1998
In
FIRST
APPEAL No. 4288 of 1998
=========================================================
MUKUNDBHAI
CHHOTALAL SHAH - Petitioner(s)
Versus
MANJULABEN
DILIPSINH PARMAR & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HM PARIKH for
Petitioner(s) : 1,MR.SUBHASH
G BAROT for
Petitioner(s) : 1,
None
for Respondent(s) : 1,
RULE
SERVED BY DS for
Respondent(s) : 1.2.1,
1.2.2,
1.2.3,
1.2.4,1.2.5 -
2.
MR
MEHUL SHARAD SHAH for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 21/10/2008
ORAL
ORDER
Heard
learned Advocate Mr. Subhash G. Barot for applicant and learned
Advocate Mr. Mehul Sharad Shah for respondent no.3. This is an
application for condonation of 44 days in filing of first appeal.
Considering
submissions made by both learned advocates and also considering
averments made in this application supported by affidavit, delay of
44 days in filing of an appeal is hereby condoned in interest of
justice since sufficient cause has been shown by applicant to
satisfaction of this court. Rule is made absolute accordingly.
(H.K.
Rathod,J.)
Vyas
Top