Gujarat High Court
Prajapati vs Rajeshbhai on 18 April, 2011
Gujarat High Court Case Information System
Print
CA/2850/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2850 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1929 of 2010
=========================================================
PRAJAPATI
NARAYANBHAI MULABHAI & 4 - Petitioner(s)
Versus
RAJESHBHAI
RAVJIBHAI PATEL & 2 - Respondent(s)
=========================================================
Appearance
:
MR
R.K.MANSURI for
Petitioner(s) : 1 - 5.
RULE SERVED for Respondent(s) : 1 - 2.
MS
KARUNA V RAHEVAR for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/04/2011
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. Rule is made absolute with no order as to
costs.
First
Appeal to come up on Board on 4th May
2011.
(K.S.JHAVERI,J.)
pawan
Top