Gujarat High Court
Puniya vs Akhamabhai on 4 February, 2011
Gujarat High Court Case Information System
Print
CA/9066/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9066 of 2005
=========================================================
PUNIYA
MANSINGH KATARA & 5 - Petitioner(s)
Versus
AKHAMABHAI
RATABHAI KHANT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
ARPIT A KAPADIA for
Petitioner(s) : 1 - 6.
RULE SERVED for Respondent(s) : 1,
MR DN
KIRATSATA for Respondent(s) : 2,
MS SONAL S TRIVEDI for
Respondent(s) : 2,
RULE NOT RECD BACK for Respondent(s) : 3 -
4.
MR SANDIP C SHAH for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.S.SHAH
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 08/01/2007
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)
Since
sufficient cause is shown, the delay of 9 days in filing the First
Appeal is condoned.
Rule
is made absolute.
The
application accordingly stands disposed of.
The
office shall give regular number to the First Appeal.
(M.S.
SHAH, J.)
(AKIL
KURESHI, J.)
zgs/-
Top