Gujarat High Court
Ramilaben vs Taraben on 3 August, 2010
Gujarat High Court Case Information System
Print
CA/5984/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5984 of 2010
In
APPEAL
FROM ORDER-STAMP NUMBER No. 73 of 2010
=============================================
RAMILABEN
JASWANTBHAI VAGHELA & 1 - Petitioner(s)
Versus
TARABEN
WD/O RAMANLAL KUBERDAS & 1 - Respondent(s)
=============================================
Appearance
:
MR KRUNAL D PANDYA for
Petitioner(s) : 1 - 2.
RULE SERVED BY DS for Respondent(s) : 1,
MR
NIRAL R MEHTA for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 03/08/2010
ORAL
ORDER
Heard
learned advocate for the applicants.
Considering
the averments made in paragraph 2 sufficient cause is shown to
condone the delay. Hence, prayer in terms of para 4(A) is granted.
Civil
Application is allowed accordingly.
[ANANT
S. DAVE, J.]
//smita//
Top