Gujarat High Court
Rudabhai vs Unknown on 18 June, 2008
Bench: R.M.Doshit
CA/14610/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 14610 of 2007 In FIRST APPEAL (STAMP) No. 2904 of 2007 ========================================================= RUDABHAI JAKHUBHAI VIRDA (AHIR) - Applicant(s) Versus RAVABHAI GHELABHAI RAJGOR & 2 - Opponent(s) ========================================================= Appearance : MR SANDEEP N BHATT for Applicant(s) : 1, SERVED BY AFFIX.-(R) for Opponent(s) : 1 - 2. MR SHALIN N MEHTA for Opponent(s) : 3, ========================================================= CORAM : HONOURABLE MS. JUSTICE R.M.DOSHIT Date : 18/06/2008 ORAL ORDER
Heard
the learned advocates.
This
Application made under Section 5 of the Limitation Act for
condonation of delay of 47 days occurred in filing the above Appeal
has been taken out by the appellant.
On
the facts and in the circumstances of the case, the delay is
condoned. Rule is made absolute in terms of paragraph 4(B).
(Ms.R.M.Doshit,
J.)
/moin