Gujarat High Court
Patdi vs Lakshmanbhai on 18 June, 2008
Bench: S.R.Brahmbhatt
CA/4927/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 4927 of 2008 In FIRST APPEAL (STAMP NUMBER) No. 3351 of 2007 ========================================================= PATDI GRAM PANCHAYAT - Petitioner(s) Versus LAKSHMANBHAI K. THAKORE - Respondent(s) ========================================================= Appearance : MR MANAV A MEHTA for Petitioner(s) : 1, MR KIRTIDEV R DAVE for Respondent(s) : 1, MR RAHUL K DAVE for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 18/06/2008 ORAL ORDER
Heard
learned advocates for the parties. In view of the averments made in
the application and looking to the fact that no affidavit has been
filed controverting the averments, the delay of 129 days caused in
filing the first appeal is required to be condoned. Accordingly,
delay is condoned. Civil application stands allowed accordingly.
First appeal may come up for hearing as to admission in due course.
Rule is made absolute accordingly.
(S.R.BRAHMBHATT,
J.)
Divya//