Gujarat High Court Case Information System
Print
CA/293/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 293 of 2010
In
APPEAL
FROM ORDER-STAMP NUMBER No. 324 of 2009
With
APPEAL
FROM ORDER-STAMP NUMBER No. 324 of 2009
=====================================
NILESHBHAI
MOHANBHAI PARMAR & 3 - Petitioner(s)
Versus
LALITABEN
MOHANBHAI PARMAR & 3 - Respondent(s)
=====================================
Appearance
:
MR JIGAR M PATEL for
Petitioner(s) : 1 - 4.
None for Respondent(s) : 1 -
4.
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 29/04/2010
ORAL
ORDER
1.0 The
learned advocate Mr. Jigar M. Patel for the applicants original
appellants states that the suit being Special Civil Suit No. 1192 of
2006 is dismissed for default.
2.0 In
view of that present Appeal from Order and Civil Application
will not survive and the same are disposed of accordingly.
3.0 The
learned advocate for the applicants original appellants prays
that in the event the suit is restored, a liberty may be reserved to
restore this appeal.
3.1 The
request is declined. However, it is clarified that in the event the
suit is restored to file, he may take recourse to the remedy
available to him.
[
Ravi R. Tripathi, J. ]
hiren
Top