Gujarat High Court Case Information System
Print
CA/543/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 543 of 2006
==============================================================
PATEL
ISHWARBHAI REVABHAI & 3 - Petitioner(s)
Versus
PATEL
MADHABHAI REVABHAI & 2 - Respondent(s)
==============================================================
Appearance
:
MR
JD AJMERA for
Petitioner(s) : 1 - 4.
MR DHIRAJ M PATEL for Respondent(s) :
1,
RULE NOT RECD BACK for Respondent(s) : 2 -
3.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.MEHTA
Date
: 28/02/2006
ORAL
ORDER
The
applicants have filed this application for condonation of delay.
There is a delay of 195 days.
Heard
Mr.J.D.Ajmera, learned advocate for the applicants and also gone
through the application. On behalf of respondent No.1 Mr.Dhiraj
Patel, learned advocate appears. He has strenuously
opposed the application for condonation of delay. I have gone through
the application filed by them. In view of the averments made in the
civil application, petitioner has shown that there is ?Ssufficient
cause??. Delay is condoned. Rule is made absolute with no order as
to costs.
The
main matter i.e. Second Appeal (Stamp No.) 4 of 2006 be placed for
hearing on 20th March, 2006.
(
K.M. Mehta, J. )
syed/
Top