Gujarat High Court High Court

Reeta vs Rajaram on 8 July, 2011

Gujarat High Court
Reeta vs Rajaram on 8 July, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2350/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2350 of 2011
 

In
CIVIL REVISION APPLICATION (STAMP NO.) No. 47 of 2011
 

 


 

To


 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2353 of 2011
 

In
CIVIL REVISION APPLICATION (STAMP NO.) No. 50 of 2011
 

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

REETA
RAMNAYAN YADAV – Petitioner(s)

Versus

RAJARAM
BALGOVIND MISHRA & 6 – Respondent(s)

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

Appearance :

MR
SP MAJMUDAR for
applicant
MR ARPIT A KAPADIA for Respondent(s) : 1 – 2,4 – 5,
7,
UNSERVED-EXPIRED (R) for Respondent :
3,
=========================================

CORAM
:

HONOURABLE
MS.JUSTICE HARSHA DEVANI

Date
: 08/07/2011

ORAL
COMMON ORDER

Mr.

S. P. Majmudar, learned advocate for the applicant seeks permission
to delete deceased respondent No.3 from the array of the
respondents. Permission, as prayed for, is granted. Respondent
No.3 shall stand deleted.

These
applications seek condonation of delay of 35 days that has occurred
in filing Civil Revision Application (Stamp Number) Nos.47 of 2011
to 50 of 2011.

Heard
Mr. S. P. Majmudar, learned advocate for the applicant and Mr. Arpit
Kapadia, learned advocate for the respondents.

Having
regard to the averments made in the applications, the Court is of
the view that sufficient cause has been made out so as to condone
the delay that has occurred in filing the Civil Revision
Applications.

The
applications are, accordingly, allowed. The delay of 35 days caused
in Civil Revision Application (Stamp Number) Nos.47 of 2011 to 50 of
2011, is hereby condoned. Rule is made absolute accordingly, in
each of the applications, with no order as to costs.

[HARSHA
DEVANI, J.]

parmar*

   

Top