Gujarat High Court Case Information System
Print
CA/4896/2010 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4896 of 2010
For
Approval and Signature:
HONOURABLE
MR.JUSTICE M.R. SHAH
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
RAMBHAI
TEJABHAI - Petitioner(s)
Versus
PUNKAJKUMAR
MOHANBHAI - Respondent(s)
=========================================================
Appearance :
MR
VIJAY H NANGESH for Petitioner(s) : 1,
MR KIRTIDEV R DAVE for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 05/05/2010
ORAL
JUDGMENT
1. Rule.
Shri KR Dave, learned advocate waives service of notice of Rule on
behalf of the respondent. With the consent of the learned advocates
for the respective parties, the application is taken up for final
hearing today.
2. Present
application under Section 5 of the Limitation Act has been preferred
by the applicant-original appellant to condone the delay 4 days in
preferring the Miscellaneous Civil Application to restore the Second
Appeal No. 204 of 2009.
3. Having
heard the learned advocates for the respective parties and as the
application is not opposed by Shri KR Dave, learned advocate for the
respondent, delay caused in preferring an application for restoration
is hereby condoned. Rule is made absolute.
(M.R.SHAH,
J.)
kaushik
Top