Gujarat High Court High Court

Raval vs Ashokbhai on 11 January, 2011

Gujarat High Court
Raval vs Ashokbhai on 11 January, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11464/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11464 of 2010
 

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


 

RAVAL
LILABEN W/OP SHAILESHBHAI KANTIBHAI RAVAL & 3 - Petitioners
 

Versus
 

ASHOKBHAI
RAVJIBHAI PATEL & 1 - Respondents
 

======================================
Appearance : 
MR
MANISHSSHAH for Petitioner(s) : 1 - 4. 
DS AFF.NOT FILED (R) for
Respondent(s) : 1, 
MR VIBHUTI NANAVATI for Respondent(s) :
2, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 11/01/2011 

 

 
ORAL
ORDER

1. The
present application under Section 5 of the Limitation Act has been
preferred by the applicants – original claimants to condone the
delay of 12 days in preferring the application for permitting the
applicants to persue the First Appeal in pauperism.

2. Having
heard the learned advocates appearing on behalf of the respective
parties and considering the averments in the application, delay
caused in preferring the application is hereby condoned. Rule is made
absolute accordingly. No costs.

[M.R.SHAH,J]

*dipti

   

Top