Gujarat High Court
Ravjibhai vs Vajubhai on 5 August, 2010
Gujarat High Court Case Information System
Print
CA/4784/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4784 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 5404 of 2009
=========================================
RAVJIBHAI
BHIKHUBHAI MALAVIYA - Petitioner(s)
Versus
VAJUBHAI
RAMCHODBHAI KORAT - Respondent(s)
=========================================
Appearance :
MR
DIPAK R DAVE for
Petitioner(s) : 1,
MS SUDHA C SHUKLA for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 05/08/2010
ORAL
ORDER
Heard learned
Advocate Mr.S.N.Gajendragadakar for learned Advocate Mr.Dipak R.Dave
for the applicant and learned Advocate Ms.Sudha Shukla for the
opponent.
The present
application is filed seeking condonation of delay of 6 days.
Having heard
the learned Advocate for the applicant and for the contents of the
application, this Court is of the opinion that the delay is required
to be condoned. It is accordingly condoned. Rule is made absolute.
No costs.
Registry is
directed to list the main First Appeal for admission hearing on
12.08.2010.
(Ravi R.Tripathi, J.)
*Shitole
Top