Gujarat High Court High Court

Ranjanben vs Dineshkumar on 28 August, 2008

Gujarat High Court
Ranjanben vs Dineshkumar on 28 August, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8049/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8049 of 2008
 

In


 

APPEAL
FROM ORDER No. 108 of 2008
 

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


 

RANJANBEN
MANSUKHLAL MEHTA & 1 - Petitioner(s)
 

Versus
 

DINESHKUMAR
PREMCHAND MEHTA & 5 - Respondent(s)
 

=========================================================
Appearance : 
MR
BY MANKAD for Petitioner(s) : 1 - 2. 
MR MEHUL
S SHAH for Respondent(s) : 1, 
MR SURESH M SHAH for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 2, 
MR RM CHHAYA for
Respondent(s) : 3 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 28/08/2008 

 

 
ORAL
ORDER

Present
application has been filed by the applicants ? original defendant
Nos.6 and 7 to condone delay of four days in preferring the Appeal
from Order challenging the order passed by the learned trial Court
passed below Exh.5 in Special Civil Suit No.3 of 2007. Considering
the averments in the application in support of the prayer to condone
the delay and considering the fact that there is delay of only four
days and so as to give one opportunity to the applicants to submit
the case on merits, delay caused in preferring the Appeal from Order
is hereby condoned. Rule is made absolute accordingly.

[M.R.Shah,J.]

satish

   

Top