Gujarat High Court
Pradipkumar vs Unknown on 12 July, 2011
Gujarat High Court Case Information System
Print
CA/7497/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7497 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 77 of 2011
=========================================================
PRADIPKUMAR
MOHANLAL GANATRA - Petitioner(s)
Versus
.
- Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 12/07/2011
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. Application stands disposed of accordingly.
First
Appeal to be listed for admission on 28.07.2011.
(K.S.JHAVERI,
J.)
niru*
Top