Gujarat High Court High Court

Ravjibhai vs Jayantibhai on 22 March, 2011

Gujarat High Court
Ravjibhai vs Jayantibhai on 22 March, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/3773/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3773 of 2008
 

In


 

FIRST
APPEAL No. 156 of 1995
 

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

 

RAVJIBHAI
JIVABHAI PATEL & 1 - Petitioner(s)
 

Versus
 

JAYANTIBHAI
VIRUBHAI PATEL & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJNI H MEHTA for
Petitioner(s) : 1
- 2. 
MR
NILESH A PANDYA for
Respondent(s) : 1
- 2. 
MR
SUNIL B PARIKH for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 28/03/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Heard
learned advocates. This is an application for condonation of delay
of 1459 days that has occurred in preferring the Civil Application
for bringing the legal heirs and representatives on record.

On
reading the application, it cannot be said that the delay has
remained totally unexplained. Therefore, we are of the view that
delay deserves to be condoned. Accordingly, the application is
allowed. Delay is condoned. Rule made absolute. No costs.

(A.L.Dave,J)(Sharad
D.Dave,J)

srilatha

   

Top