Gujarat High Court High Court

Sarawati vs Jayendra on 15 April, 2011

Gujarat High Court
Sarawati vs Jayendra on 15 April, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15354/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15354 of 2007
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 166 of 2007
 

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

 

SARAWATI
HIRAGAR (WIDOW) & 5 - Petitioner(s)
 

Versus
 

JAYENDRA
AMRUTLAL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC KAKKAD for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6  
None
for Respondent(s) : 1, 
MR MEHUL S SHAH for Respondent(s) : 1.2.1,
1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.7, 1.2.9, 1.2.10, 1.2.11, 1.2.12,
1.2.13, 1.2.14, 1.2.15,1.2.17  
MR SURESH M SHAH for Respondent(s)
: 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.7, 1.2.8, 1.2.9, 1.2.10,
1.2.11, 1.2.12, 1.2.13, 1.2.14, 1.2.15, 1.2.16,1.2.17
 
UNSERVED-EXPIRED (R) for Respondent(s) : 1.2.6
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 20/01/2011 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.R.C.Kakkad for applicants and learned advocate
Mr.Mehul S. Shah for respondents.

2. Today,
when the matter is taken up for hearing, learned advocate Mr.Kakkad
submitted that applicants may be permitted to delete respondent No.6,
who has expired and no further details in respect to heirs and legal
representatives made available to him from applicants, because a
specific letter has been received by him from applicants. He also
submitted that necessary details have been called for from respondent
Trust in respect to new appointments made in place of respondent
No.6. But he has not received any details from respondents, so far.

3. This
application has been preferred by applicants with a prayer to condone
delay of 375 days caused in filing the second appeal. No counter has
been filed by respondents. Therefore, considering submissions made by
both learned advocates and averments made in this application
supported with affidavit, delay of 375 days caused in filing second
appeal is condoned as sufficient cause has been shown by applicant to
the satisfaction of this Court. Rule is made absolute with no order
as to costs.

[
H.K.RATHOD, J. ]

(vipul)

   

Top