Gujarat High Court High Court

Rameshkumar vs Yogeshchandra on 12 August, 2010

Gujarat High Court
Rameshkumar vs Yogeshchandra on 12 August, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/590/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 590 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 206 of 2010
 

 
 
=========================================================

 

RAMESHKUMAR
SHANTILAL - Petitioner(s)
 

Versus
 

YOGESHCHANDRA
DASHRATHLAL KAYSTHA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SATYAM Y CHHAYA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8  
MR VIMAL M PATEL for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 12/08/2010 

 

ORAL
ORDER

Heard
learned counsel, Mr.Satyam Y.Chhaya for the petitioners and Mr.Vimal
M.Patel for the respondent.

It
is submitted by Mr.Vimal Patel that reasons stated in this
application are not sufficient to condone the delay.

This
Court has gone through the averments made in this application.
Though no sufficient cause is made out, in the interest of justice,
this application is allowed. Delay is condoned. Rule is made
absolute.

Office
is directed to list the main First Appeal for hearing on 16-8-2010.

(M.D.SHAH,J.)

radhan

   

Top